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 11] [Entire Act]

Union of India - Section

Section 32 in The Mahatma Gandhi National Rural Employment Guarantee Act, 2005

32. Power of State Government to make rules.—

(1)The State Government may, by notification, and subject to the condition of previous publication, and consistent with this Act and the rules made by the Central Government, make rules to carry out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)the terms and conditions upon which eligibility for unemployment allowance may be determined under sub-section (2) of section 7;
(b)the procedure for payment of unemployment allowance under sub-section (6) of section 7;
(c)the terms and conditions subject to which the Chairperson and members of the State Council may be appointed, and the time, place and procedure of the meetings (including the quorum at such meetings) of their appointment to the State Council, under sub-section (2) of section 12;
(d)the grievance redressal mechanism at the Block level and the District level and the procedure to be followed in such matter under section 19;
(e)the manner in which and the conditions and limitations subject to which the State Fund shall be utilised under sub-section (2) of section 21;
(f)the authority who may administer and the manner in which he may hold the State Fund under sub-section (3) of section 21;
(g)the manner of maintaining books of account of employment of labourers and the expenditure under sub-section (2) of section 23;
(h)the arrangements required for proper execution of Schemes under sub-section (3) of section 23;
(i)the form and manner in which the accounts of the Scheme shall be maintained under sub¬section (2) of section 24;
(j)any other matter which is to be, or may be, prescribed or in respect of which provision is to be made by the State Government by rules.