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 1] [Entire Act]

Union of India - Section

Section 51 in The Airports Economic Regulatory Authority Of India Act, 2008

51. Power to make rules. - (1) The Central Government may, by notification in the Official Gazette, make rules for carrying out the provisions of this Act.

(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the salary and allowances payable to, and the other conditions of service of, the Chairperson and other Members under sub-section (2) of section 6;
(b)the form and manner in which and the Authority before whom the oath of office and secrecy shall be made and subscribed under sub-section (4) of section 6;
(c)the powers and functions to be exercised or discharged by the Chairperson under section 7;
(d)the procedure for conducting any inquiry made under sub-section (2) of section 8;
(e)the salaries and allowances payable to, and the other terms and conditions of service of the Secretary, officers and other employees of the Authority under sub-section (3) of section 9;
(f)the performance standards relating to the quality, continuity and reliability of service to be monitored under clause (d) of sub-section (1) of section 13;
(g)the books of account or other documents which are required to be maintained by the service provider under sub-section (3) of section 14;
(h)the form and manner in which the form shall be verified and fee to be accompanied by the form under sub-section (3) of section 18;
(i)the salary and allowances payable to, and the other terms and conditions of service of, the Chairperson and other Members of the Appellate Tribunal under section 22;
(j)the salaries and allowances and other conditions of service of such officers and employees of the Appellate Tribunal under sub-section (3) of section 25;
(k)the matters in respect of which the Authority will have the powers of a Civil Court under clause (a) of sub-section (2) of section 29;
(l)the form in which the Authority shall prepare, and at such time in each financial year, its budget and the time at which such budget shall be prepared under section 33;
(m)the form in which proper accounts and other relevant records shall be maintained and the annual statement of accounts shall be prepared by the Authority under sub-section (1) of section 35;
(n)the form, manner and the time in which the returns and statements shall be furnished by the Authority under sub-section (1) of section 36;
(o)the form and time at which the annual report shall be prepared by the Authority under sub-section (2) of section 36;
(p)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be made by rules.