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 7 in The Finance Commission (Miscellaneous Provisions) Act, 1951

7. Conditions of service and salaries and allowances of members.

[(1)] [ Section 7 renumbered as sub-section (1) thereof by Act 4 of 1986, Section 2 and Sch. (w.e.f. 15-5-1986).] The members of the Commission shall render whole-time or part-time service to the Commission as the President may in each case specify, and there shall be paid to the members of the Commission such fees or salaries and such allowances as the Central Government may, by [rules] [For Finance Commission (Salaries and Allowances) Rules, 1951 - see Gazette of India, 1951, Pt. I, Section 1, page 452] made [by notification in the Official Gazette,] [Inserted by Act 4 of 1986s. 2 and Sch., (w.e.f. 15-5-1986). ] in this behalf determine.
(2)[ Every rule made under this section shall be laid, as soon as may be after it is made, before each House of Parliament, 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, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule 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.] [Inserted by Act 4 of 1986s. 2 and Sch., (w.e.f. 15-5-1986). ]