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 Rajasthan - Section

Section 70 in Rajasthan Special Investment Regions Act, 2016

70. Power of State Government to make rules.

(1)The State Government may, by notification in the Official Gazette, make rules to carry out the purposes 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 activities and services to be prescribed under clause (1) of Section 2;
(b)the facilities for public and civic purposes to be prescribed under clause (z) of Section 2;
(c)the remuneration, allowance and other conditions of service of the non-official members of the Board under sub-section (10) of Section 7;
(d)the remuneration, allowance and other conditions of service of the non-official members of a Regional Development Authority under sub-section (4) of Section 9;
(e)the contents of Master Development Plan to be prescribed under clause (i) of sub-section (1) of Section 13;
(f)the manner of publication of the notice for the preparation of draft Master Development Plan under Section 14;
(g)the manner of publication of Development Scheme by means of notice under sub-sections (2) and (3) of Section 21;
(h)the contents of the Zonal Development Plan to be prepared under Section 26;
(i)the conditions and restrictions subject to which and the manner in which the land may be disposed of under sub-section (1) of Section 27;
(j)the manner for sealing buildings and removal of unauthorized development by the Regional Development Authority under Section 48;
(k)the services on which, rates at which, and the manner in which, user charges may be imposed under Section 56;
(l)the rate and manner of charging lease rent and premium under Section 58;
(m)the form and manner in which accounts of the Regional Development Authority shall be prepared and maintained, the other manner in which accounts of the Regional Development Authority may be audited and the charges of audit to be paid by the Regional Development Authority under sub-sections (1), (2) and (3) of Section 61;
(n)the qualifications of the appellate authority and the procedure including quorum at its meeting to be followed by the appellate authority under sub-sections (2) and (6) of Section 67; and
(o)any other matter which, is to be, or may be, prescribed by the rules.
(3)All rules made under this section shall be laid, as soon as may be after they are so made, before the House of the State Legislature, while it is in session for a period of not less than fourteen days, which may comprise in one session or in two successive sessions and, if before the expiry of the session in which they are so laid or of the session immediately following, the House of the State Legislature makes any modification in any of such rules or resolves that any such rule should not be made, such rule shall thereafter have effect only in such modified form or be of no effect, as the case may be, so however, that any modification or annulment shall be without prejudice to the validity of anything previously done thereunder.