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 18] [Entire Act]

NCT Delhi - Section

Section 56 in The Delhi Rent Control Act, 1958

56. Power to make rules.

(1)The Central Government may, by notification in the Official 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 all or any of the following matters, namely:-
(a)[ the manner of approval of valuers and the procedure to be followed by such valuers under the proviso to sub-section (2) of section 9;] [Inserted by Act 57 of 1988, section 20 (w.e.f. 1-12-1988).]
(aa)[] [Clause (a) relettered as clause (aa) thereof by Act 57 of 1988, section 20 (w.e.f. 1-12-1988).] the form and manner in which, and the period within which, an application may be made to the Controller;
(b)the form and manner in which an application for deposit or rent may be made and the particulars which it may contain;
(c)the manner in which a Controller may hold an inquiry under this Act;
(d)the powers of the civil court which may be vested in a Controller;
(e)the form and manner in which an application for appeal or transfer of proceeding may be made to the Tribunal;
(f)the manner of service of notices under this Act;
(g)any other matter which has to be, or may be, prescribed.
(3)[ 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.] [Substituted by Act 37 of 1984, section 4, for sub-section (3) (w.e.f. 26-5-1984).]