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 44 in The Metro Railways (Construction Of Works) Act, 1978

44. Power to make rules .-(1) The Central Government may, by notification in the Official Gazette, may make rules to carry out the purposes of this Act.

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for the following matters, namely:-
(a)the times and places at which the Advisory Board shall meet and the procedure in regard to transaction of business by the Advisory Board under sub-section (5) of section 4;
(b)the term of office of the members of the Advisory Board under sub-section (6) of section 4;
(c)the times and places at which the committees shall meet and the procedure in regard to transaction of business by the committees under sub-section (2) of section 5;
(d)the payment of fees, allowances and travelling allowances to the members of the committee under sub-section (3) of section 5;
(e)the form in which an application for acquisition shall be made under section 6;
(f)the places at which and the manner in which the substance of the notification shall be published under sub-section (3) of section 7;
(g)the manner in which the amount shall be deposited with the competent authority under sub-sections (1) and (6) of section 14;
(h)the matters to be specified under clause (b) of sub-section (2) of section 20;
(i)the matters to be specified under clause (c) of sub-section (3) of section 21;
(j)the form in which and the time within which a notice shall be given under sub-section (1) of section 31;
(k)any other matter which is required to be or may be prescribed.
(3)Every rule made under this section 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 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.