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 2] [Entire Act]

State of Gujarat - Section

Section 23 in The Gujarat Lokayukta Act, 1986

23. Power to make rules.

(1)The Governor may, by notification in the Official Gazette, make rules for the purpose of carrying into effect the provisions 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 purpose required to be prescribed under sub-clause
(b)of clause (3) of section 2;
(b)the allowances and pension payable to, and other conditions of service of, the Lokayukta under sub-section (4) of section 5;
(c)the manner in which the opinion of the Chief Justice of the High Court shall be obtained for deciding the dispute referred to in sub-section (3) of section 8;
(d)the forms in which complaints may and the affidavits which may accompany such forms under sub-section (2) of section 9 and the manner in which and the authority or agency with which the complainant shall deposit the amount under sub-section (4) of that section;
(e)the other matters in respect of which the Lokayukta shall have powers of a Civil Court under clause (f) of sub-section (2) of section 11;
(f)the categories of officers and employees who may be appointed, their salaries and allowances and other conditions of service and the administrative powers of Lokayukta under sub-section (2) of section 15;
(g)the other purposes in relation to disclosure of any information or particulars under clause (c) of sub-section (2) of section 16 to which the provision of sub-section (1) of that section shall not apply and the officer or other authority who may give notice for the purpose of sub-section (3) of that section;
(h)any other matter which is to be, or may be, prescribed or in respect of which this Act makes no provision is, in the opinion of the Governor, necessary for the proper implementation of this Act.
(3)All rules made under this section shall be laid, for not less than thirty days before the State Legislature as soon as possible after they are made, and shall be subject to rescission by the Legislature, or to such modification as the Legislature may make during the session in which they are so laid, or the session immediately following,
(4)Any rescission or modification so made by the State Legislature shall be published in the Official Gazette, and shall thereupon take effect.