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 71 in THE MAJOR PORT AUTHORITIES ACT, 2021

71. Power of Central Government to make rules.

(1)The Central Government may, by notification, make rules for carrying out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)the composition of the Selection Committee and the manner of appointment of the Chairperson and Deputy Chairperson of the Board under sub-section (1) of section 4;
(b)the manner of appointment of Members of the Board under sub-sections (2) and (3) of section 4;
(c)the procedure for conducting any inquiry made under sub-section (2) of section 5;
(d)the honorarium payable to the Independent Members under section 11;
(e)the parameters for creation of Master Plan under section 25;
(f)the norms for fixation and implementation of scales, fees, rates and conditions under sub- section (1) of section 27;
(g)the form, manner and fees for filing application before the Adjudicatory Board under section 32;
(h)the manner of applying the sums under sub-section (3) of section 40;
(i)the purposes for which the monies received by the Board shall be applied under sub-section (3) of section 43;
(j)the form in which the Board shall prepare an annual report under sub-section (1) of section 44;
(k)the manner of appointment of the Presiding Officer and members of the Adjudicatory Board under sub-section (3) of section 56;
(l)the salaries and allowances payable to and other terms and conditions of services of the Presiding Officer and members of the Adjudicatory Board under sub-section (5) of section 56;
(m)the procedure for conducting an inquiry under sub-section (5) of section 57;
(n)the procedure to be adopted by the Adjudicatory Board under sub-section (2) of section 58;
(o)other functions of the Adjudicatory Board under clause (d) of sub-section (3) of section 58;
(p)the form and manner for applying of a review before the Adjudicatory Board under sub- section (1) of section 60;
(q)the salaries and allowances payable to and the other terms and conditions of service of officers and employees of the Adjudicatory Board under sub-section (2) of section 61;
(r)the manner of utilisation of funds for Corporate Social Responsibility under sub-section (2) of section 70; and
(s)any other matter which is required to be, or may be, prescribed, or in respect of which provision is to be made, by rules.