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 93] [Entire Act]

Union of India - Section

Section 642 in The Companies Act, 1956

642. Power of Central Government to make rules .-

(1)In addition to the powers conferred by section 641, the Central Government may, by notification in the Official Gazette, make rules-
(a)for all or any of the matters which by this Act are to be, or may be, prescribed by the Central Government; and
(b)generally to carry out the purposes of this Act.
(2)[Any rule made under sub-section (1) may provide that a contravention thereof shall be punishable with fine which may extend to [five thousand rupees ][and where the contravention is a continuing one, with a further fine which may extend to [five hundred rupees] [ Substituted by Act 65 of 1960, Section 211, for sub-Sections (2) and (3) (w.e.f. 28.12.1960).][for every day after the first during which such contravention continues.
(3)Every rule made by the Central Government under sub-section (1) shall be laid as soon as may be after it is made before each House of Parliament while it is in session for a total period of thirty days which may be [comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid,] [ Substituted by Act 65 of 1960, Section 211, for sub-Sections (2) and (3) (w.e.f. 28.12.1960).][both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule shall thereafter have effect only in such modified form or be of no effect, as the case may be, so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.] [ Substituted by Act 65 of 1960, Section 211, for sub-Sections (2) and (3) (w.e.f. 28.12.1960).]
(4)[ Every regulation made by the Securities and Exchange Board of India under this Act shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the regulation or both Houses agree that the regulation should not be made, the regulation shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that regulation.] [ Inserted by Act 21 of 1999, Section 20 (w.r.e.f. 31.10.1998).]