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 104] [Entire Act]

Union of India - Section

Section 68 in The Benami Transactions (Prohibition) Act, 1988

68. Power 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)manner of ascertaining the fair market value under clause 16 of section 2;
(b)the manner of appointing the Chairperson and the Member of the Adjudicating Authorities under sub-section (2) of section 9;
(c)the salaries and allowances payable to the Chairperson and the Members of the Adjudicating Authority under sub-section (1) of section 13;
(d)the powers and functions of the authorities under sub-section (2) of section 18;
(e)other powers of the authorities under clause (f) of sub-section (1) of section 19;
(f)the form and manner of furnishing any information to the authority under sub-section (2) of section 21;
(g)the manner of provisional attachment of property under sub-section (3) of section 24;
(h)the procedure for confiscation of benami property under the second proviso to sub-section (1) of section 27;
(i)the manner and conditions to receive and manage the property under sub-section (1) of section 28;
(j)the manner and conditions of disposal of property vested in the Central Government under sub-section (3) of section 28;
(k)the salaries and allowances payable to and the other terms and conditions of service of the Chairperson and other Members of the Appellate Tribunal under sub-section (1) of section 33;
(l)the manner of prescribing procedure for removal of Chairperson or Member under sub-section (4) of section 35;
(m)the salaries and allowances payable to and the other terms and conditions of service of the officers and employees of the Appellate Tribunal under sub-section (3) of section 39;
(n)any power of the Appellate Tribunal under clause (i) of sub-section (2) of section 40;
(o)the form in which appeal shall be filed and the fee for filing the appeal under sub-section (1) of section 46;
(p)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be made, by rules.