Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 42 in The Boilers Act, 2025

42. Power of State Government to make rules.

(1)The State Government may, by notification and subject to the condition of previous publication, make rules not inconsistent with this Act and regulations made thereunder for all or any of the following provisions, namely:—
(a)the powers and duties of the Chief Inspector, Deputy Chief Inspectors and Inspectors under sub-section (8) of section 5;
(b)the fee payable for registration of boiler under sub-section (2) of section 12;
(c)the period within which Inspector shall be required to examine the boiler under sub-section (3) of section 12;
(d)the manner of reporting transfer of boilers from one place to another within State under sub-section (9) of section 12;
(e)the manner of inquiry in respect of an accident under sub-section (4) of section 23;
(f)the manner for making appeals under sub-section (2) of section 24;
(g)the procedure for disposing of appeals under sub-section (3) of section 24;
(h)the manner in which the penalties, fines and costs levied under this Act shall be utilised under sub-section (2) of section 32;
(i)the manner of holding inquiry and imposing penalty under sub-section (1) of section 35; and
(j)the form and manner of preferring appeal under sub-section (1) of section 36.
(2)Every rule made by the State Government under this Act shall be laid, as soon as may be after it is made, before the State Legislature.