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 51 in The Warehousing (Development And Regulation) Act, 2007

51. Power of Authority to make regulations.—

(1)The Authority may, with the previous approval of the Central Government, and in consultation with the Warehousing Advisory Committee, by notification, make regulations consistent with this Act and the rules made thereunder to carry out the provisions 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 matters regulating the authorities of accreditation agencies under sub-section (2) of section 3;
(b)the form and manner and the period for which a warehouseman shall keep the records and accounts of the warehousing business under sub-section (2) of section 8;
(c)the manner of disposal of goods or any part thereof and the keeping of sale proceeds in an escrow account by the warehouseman under sub-section (7) of section 9;
(d)the mode of sale under sub-section (10) of section 10;
(e)the manner of issuance of duplicate warehouse receipt under the proviso to sub-section (2) of section 23;
(f)the time and places of meetings of the Authority and the procedure to be followed at such meetings including the quorum necessary for the transaction of business under sub-section (1) of section 31;
(g)the terms and conditions of service of officers and other employees of the Authority under sub-section (2) of section 33;
(h)the registration and functioning of accreditation agencies, renewal, modification, withdrawal, suspension or cancellation of such registration and the code of conduct for officials of accreditation agencies for accreditation of the warehouses under clause (b) of sub-section (2) of section 35;
(i)the standards for approval of certifying agencies for grading of goods under clause (f) of sub-section (2) of section 35;
(j)the rate of fees and other charges to be levied for carrying out the provisions of this Act under clause (h) of sub-section (2) of section 35;
(k)any other matter which is required to be, or may be, specified by regulations or in respect of which provision is to be or may be made by regulations.