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]

NCT Delhi - Section

Section 20 in Delhi Lokayukta and Upalokayukta Act, 1995

20. Powers to make Rules.

(1)The Lieutenant Governor may, by notification in the official Gazette and subject to the condition of previous publication, make rules for carrying out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing provisions, such rules may provide for -
(a)the authorities for the purposes required to be prescribed under sub-clause (B) of clause (d) of section 2;
(b)the allowances and pension payable to and other conditions of service of, the Lokayukta and Upalokayukta;
(c)the forms in which complaints may be made or as the case may be, affidavits may be sworn;
(d)secrecy of information for purposes required to be prescribed under clause (c) of sub-section (2) of section 14;
(e)any other matter which is to be or may be prescribed in respect of which this Act makes no provision or makes insufficient provision and provision is in the opinion of the Lieutenant Governor necessary for the proper implementation of this Act.
(3)Every rule made under this Act and every order issued under section 21 shall be laid as soon as may be after it is made or issued before the Legislative Assembly while it is in session for a total period of thirty days which may be comprised in one session or in two or more successive sessions and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, the House agrees in making any modification in the rule or order or the House agrees that the rule or order should not be made or issued, the rule or order, shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule or order.