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 2] [Entire Act]

Union of India - Section

Section 12 in The National Judicial Appointments Commission Act, 2014

12. Power to make regulations.

(1)The Commission may, by notification in the Official Gazette, make regulations consistent with this Act, and the rules made thereunder, to carry out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:-
(a)the criteria of suitability with respect to appointment of a Judge of the Supreme Court under sub-section (2) of section 5;
(b)other procedure and conditions for selection and appointment of a Judge of the Supreme Court under sub-section (3) of section 5;
(c)the criteria of suitability with respect to appointment of a Judge of the High Court under sub-section (3) of section 6;
(d)other Judges and eminent advocates who may be consulted by the Chief Justice under sub-section (4) of section 6;
(e)the manner of eliciting views of the Governor and the Chief Minister under sub-section (7) of section 6;
(f)other procedure and conditions for selection and appointment of a Judge of the High Court under sub-section (8) of section 6;
(g)the procedure for transfer of Chief Justices and other Judges from one High Court to any other High Court under section 9;
(h)the procedure to be followed by the Commission in the discharge of its functions under sub-section (1) of section 10;
(i)the rules of procedure in regard to the transaction of business at the meetings of Commission, including the quorum at its meeting, under sub-section (2) of section 10;
(j)any other matter which is required to be, or may be, specified by regulations or in respect of which provision is to be made by regulations.