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]

Union of India - Section

Section 35 in The Institutes of Technology Act, 1961

35. Power to make rules in respect of matters in this Chapter.

(1)The Central Government may [by notification in the Official Gazette,] [Inserted by Act 4 of 1986, Section 2 and Sch. (w.e.f. 15.5.1986)] make rules to carry out the purposes of this Chapter.
(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 filling vacancies among the members of the Council;
(b)the disqualifications for being chosen as, and for being, a member of the Council;
(c)the circumstances in which, and the authority by which, members may be removed;
(d)the meetings of the Council and the procedure of conducting business thereat;
(e)the traveling and other allowances payable to members of the Council; and
(f)the functions of the council and the manner in which such functions may be exercised.
(3)[ Every rule made by the Central Government under this Chapter 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 1986, Section 2 and Sch. (w.e.f. 15.5.1986)]