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 31 in New Delhi International Arbitration Centre Act, 2019

31. Power to make regulations.

(1)The Centre may, with the previous approval of the Central Government, by notification, make regulations consistent with this Act and the rules made thereunder to provide for all matters for which provision is necessary or expedient for the purposes of giving effect to the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may make provision for-
(a)the manner of the conduct of arbitration and other forms of alternative dispute resolution mechanism under clause (a) of section 15;
(aa)the time and place and the rules of procedure to be observed in regard to the transaction of business of the Committee at the meetings including the quorum under sub-section (3) of section 19;
(b)the time and place and rules of procedure in regard to the transaction of business of the Centre or any Committee including the quorum at the meeting under sub-section (4) of section 20;
(c)the appointment, qualifications and the terms and conditions of service of the Chief Executive Officer under sub-section (2) of section 21;
(d)the powers and functions of the Chief Executive Officer under sub-section (3) of section 21;
(e)the criteria for admission to the panel of reputed arbitrators under sub-section (3) of section 28; and
(f)any other matter in respect of which provision, in the opinion of the Centre, is necessary for the performance of its functions under this Act.