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 55 in THE INDIAN ANTARCTIC ACT, 2022

55. Power to make rules.

(1)The Central Government may make rules to carry out the provisions of this Act.
(2)Without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)the Antarctic Specially Protected Area and Marine Protected Area under section 11;
(b)any other species under clause (d) of sub-section (1) of section 14;
(c)substance or product which shall not be introduced into Antarctica under section 19;
(d)historic site or monument or its part under section 20;
(e)the allowances or fees for nominated members under sub-section (4) and the procedure to be followed by members under sub-section (5) of section 23;
(f)the intervals at which the Committee shall meet, the rules of procedure in regard to transaction of business at its meetings and its quorum under section 24;
(g)the form of application for permit, particulars and fees under sub-section (2) of section 27;
(h)the terms and conditions of the permit under sub-section (3) of section 27;
(i)other significant detrimental effects on the Antarctic environment and its dependent and associated ecosystems under clause (g) of sub-section (4) of section 27;
(j)the manner of carrying out environmental impact assessment to be conducted by the applicant under sub-section (5) of section 27;
(k)the manner of preparing waste management plan and emergency plan under sub-section (6) of section 27;
(l)the period for which permit may be granted and fee to be paid for its renewal under sub-section (7) of section 27;
(m)the qualification and experience of an officer to be designated as Inspector under sub-section (1) and other functions of the Inspector under clause (g) of sub-section (2) of section 30;
(n)the manner of carrying out inspections under sub-section (1), the qualifications and experience of an Analyst under sub-section (2) and other powers and functions of the inspection team under sub-section (10), of section 31;
(o)any other waste under clause (f) of sub-section (2) and other areas in respect of which an inventory of locations may be prepared under sub-section (6), of section 34;
(p)such other waste under clause (n) of sub-section (1) and the standards for effluent discharge under the proviso to sub-section (3), of section 35;
(q)the standards for emission of combustible waste, equipment and vehicles under sub-section (2) of section 36;
(r)other International Conventions or Treaty or Protocol or other international obligations which the permit holder shall comply under sub-section (1) of section 38;
(s)the cost of response action under sub-section (2) and the amount of penalty to be paid by the Operator under sub-section (3), of section 39;
(t)the manner in which the Committee shall maintain and administer the fund under sub-section (3) of section 46;
(u)the category of applicants who may deposit security with the Committee, the form of such deposit and the security amount under sub-section (1) of section 47;
(v)the form in which the Committee shall prepare an annual statement of accounts under sub-section (1) of section 52;
(w)the time within which and the form and manner in which the Committee shall furnish to the Central Government, the returns and statements under sub-section (1) and the form and manner of report under sub-section (2), of section 53; and
(x)any other matter which is to be, or may be prescribed.