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 35 in The Inland Waterways Authority Of India Act, 1985

35. Power to make regulations.

(1)The Authority may, with the previous approval of the Central Government, by notification in the Official Gazette, make regulations consistent with this Act and the rules generally to carry out the purposes 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 manner in which and the purposes for which, the Authority may associate with itself any person under sub-section (4) of section 3;
(b)the terms and conditions of service of the Secretary and other officers and employees of the Authority under sub-section (2) of section 8;
(c)the contracts or class of contracts which are to be sealed with the common seal of the Authority and the form and manner in which a contract may be made by the Authority;
(d)the manner in which, and the conditions subject to which, any functions in relation to the matters referred to in sub-sections (1) and (2) of section 14 may be performed;
(e)the rule of the road on a national waterway;
(f)the safe, efficient and convenient use, management and control of the infrastructures and infrastructural facilities;
(g)the reception, porterage, storage and removal of goods brought on a national waterway, and the procedure to be followed for taking charge of goods which may have been damaged before landing, or may be alleged to have been so damaged;
(h)regulating, declaring and defining the docks, wharfs, jetties, landing stages on which goods shall be landed from vessels and shipped on board vessels;
(i)regulating the manner in which and the conditions under which the loading and unloading of vessels on a national waterway shall be carried out; and
(j)the exclusion from a national waterway of disorderly or other undesirable persons and of trespassers.
(k)[ the terms and conditions for issue of bonds, debentures or other instruments; (l) the time, place and the rules of procedure with regard to the transaction of business at its meetings including the quorum under sub-section (1) of section 5A.] [New clause added by Inland Waterways Authority of India Act, 2001(40 of 2001) ]
(3)Any regulation made under any of the clauses (c) to (j) of sub-section (2) may provide that a contravention thereof shall be punishable with fine which may extend to five hundred rupees and in the case of a continuing contravention with an additional fine which may extend to twenty rupees for every day during which such contravention continues after conviction for the first such contravention.