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 3] [Entire Act]

State of Kerala - Section

Section 43 in The Kerala Headload Workers Act, 1978

43. Power to make rules.-

(1)The 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 power, such rules may provide for-
(a)the obligations of headload workers and employers;
(b)regulating the employment of headload workers whether registered or not and the terms and conditions of such employment which are not specifically provided in this Act;
(c)regulating, restricting or otherwise controlling the employment by any employer of headload workers not registered in his establishment;
(d)any other matter which has to be, or may be prescribed.
(3)Every rule made under this Act shall be laid as soon as may be after it is made before the Legislative Assembly while it is in session for a total period of fourteen days, which may be comprised in one session or in two successive sessions, and if, before the expiry of the session in which it is so laid, or the session immediately following, the Legislative Assembly makes any modification in the rule or decides 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.