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 32 in Agricultural And Processed Food Products Export Development Authority Act, 1985

32. Power to make rules.-

(1)The Central Government may, by notification in the Official Gazette, make rules for carrying out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the fore going power, such rules may provide for all or any of the following matters, namely:-
(a)the term of office of the members [other than the member referred to in clause (b) of sub-section (4) of section 4], the manner of filling vacancies among, and the procedure to be followed in the discharge of their functions by the members, under sub-section (5) of section 4;
(b)the powers which may be exercised and the duties which may be performed by the Chairman as the chief executive of the Authority under section 6;
(c)the powers which may be exercised and the duties which shall be performed by the Secretary of the Authority under sub-section (1) of section 7;
(d)the control and restrictions subject to which other officers and employees may be appointed by the Authority under sub-section (3) of section 7;
(e)the form in which and the time within which option may be given by the officers and employees of the Processed Foods Export Promotion Council under sub-section (3) of section 8;
(f)payment of fees for the registration of exporters of Scheduled products under clause (b) of sub-section (2) of section 10;
(g)persons other than the owners from whom the collection of statistics in respect of any matter relating to Scheduled products may be made under clause (h) of sub-section (2) of section 10;
(h)the additional matters in respect of which the Authority may undertake measures in the discharge of its functions under clause (j) of sub-section (2) of section 10;
(ha)[ the measures for registration and protect ion of the Intellectual Property rights under section 10A;] [Inserted by Act No. 20 of 2009]
(i)the form and the manner application for registration and for cancellation of registration, the fee payable on such application and the procedure to be followed in granting and cancelling registration and the conditions governing such registration, under section 13;
(j)the time at which and the manner in which and exporter shall furnish returns to the Authority under sub-section (1) of section 14;
(k)the form in which the accounts of the Authority shall be maintained under sub-section (1) of section 18;
(l)the form and manner in which and the time at which the Authority shall furnish returns and statements to the Central Government under sub-section (1) of section 21;
(m)the form in which and the date before which the Authority shall furnish to the Central Government the report of its activities and programme under sub-section (2) of section 21;
(n)any other mater which is to be or may be prescribed under this Act.