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]

State of Uttar Pradesh - Section

Section 11 in Uttar Pradesh State Emblem (Prohibition of Improper Use) Act, 2019

11. Power to make rules.

(1)The State Government may, by notification in the Gazette, make rules to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing powers, such rules may provide for all or any of the following matters, namely:-
(a)cases and conditions regulating the use of the emblem under section 4;
(b)making rules to regulate the use of the emblem in official seal of the State Government and specifying restrictions and conditions relating thereto under sub-section (1) of section 6;
(c)the use of emblem on stationery, design of official seal consisting of emblem and other matters under sub-section (2) of section 6;
(d)authorising an officer by general or special order for giving previous sanction for instituting prosecution under section 8; and
(e)any other matter which is required to be, or may be, prescribed.