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]

State of Manipur - Section

Section 51 in The Manipur (Hill Areas) District Councils Act, 1971

51. Power of Administrator to make rules.-

(1)Without prejudice to the power to make rules under any other provision of this Act, the Administrator may, after previous publication, make, by notification in the Official Gazette, rules for the purpose of carrying out the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may-
(i)regulate the conduct of business of a District Council;
(ii)prescribe the forms in which the budget estimate is to be prepared and the dates for the various stages of its completion;
(iii)determine the language in which the business of a District Council will be transacted;
(iv)regulate the powers of a District Council to transfer property;
(v)regulate the powers of a District Council to contract and do other things necessary for the purposes of its constitution and the mode of executing contracts;
(vi)regulate the employment, payment, suspension and removal of officers and staff of a District Council;
(vii)protect the terms and conditions of service of Government servants transferred to a District Council;
(viii)prescribe the forms for statements, registers, estimates and accounts of a District Council and regulate the keeping, checking and publication of such accounts;
(ix)prescribe the authority by whom and the manner in which the accounts of a District Council shall be audited; and
(x)provide for any other matter for which rules have to be made under this Act.