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 37 in The Dangerous Machines (Regulation) Act, 1983

37. Power of State Government to make rules

(1)The State Government may, by notification in the Official Gazette, make rules to carry out the provisions of this Act other than those specified in sub-section (1) of section 36.
(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)all matters specified in section 9 except those specified in sub-section (2) thereof;
(b)the fees (including late fees), within the limits specified in section 9, for the issue and renewal of licences under that section and for the registration of dealers, as provided in section 19;
(c)the cautions to be specified in the manual of instructions as required by section 15;
(d)the registers, records and accounts which are required to be maintained under section 18;
(e)the arrangement required to be made under section 20 for rendering first aid to any injured operator of a dangerous machine; and
(f)any other matter which is required to be, or may be, prescribed.
(3)Every rule made by the State Government under this section shall be laid, as soon as may be after it is made, before each House of the State Legislature where it consists of two Houses, or where such Legislature consists of one House, before that House.