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]

Union of India - Section

Section 19 in The Railway Companies (Emergency Provisions) Act, 1951

19. Power to make rules.

(1)The Central Government may by notified order, make rules to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, any rules made under sub-section (1) may provide for- -
(a)the manner in which or the conditions subject to which the directors or managing agents of a railway company may exercise their powers under this Act;
(b)the additional particulars which a statement under section 6 should contain;
(c)the form in which a declaration under section 7 may be made;
(d)the appointment of a Railway Local Advisory Committee;
(e)the manner in which books of account shall be maintained by the directors and audited;
(f)the submission of specified or periodical returns and reports by the directors to any specified authority in connection with the affairs of the railway company;
(g)the conduct of business of the directors appointed by notified order and for the recruitment and employment of officers and staff.
(3)[ Every rule made 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 year session or the successive sessions aforesaid, 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.] [Inserted by Act 4 of 1986, Section 2 and Sch. (w.e.f. 15.5.1986). ]