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 12] [Entire Act]

Union of India - Section

Section 66 in The Indian Veterinary Council Act, 1984

66. Power to make regulations.

(1)The Council may, with the previous approval of the Central Government, make regulations, not inconsistent with the provisions of this Act and the rules made under section 64, to carry out the purposes of Chapters II, III, IV and V.
(2)In particular and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:--
(a)the manner in which the President and Vice-President shall be elected under sub-section (4) of section 3;
(b)the procedure to be observed respectively by the Council and the Committee at their meeting under sub-section (6) of section 9 and sub-section (2) of section 12;
(c)the terms and conditions of appointment of the Secretary, other officers and employees of the Council under sub-section (2) of section 11;
(d)the fees and allowances for attending the meetings of the Council and the Committees under section 13;
(e)the form and manner in which the Indian veterinary practitioners register shall be maintained under sub-section (1) of section 23;
(f)the manner of keeping the Indian veterinary practitioners register under sub-section (2) of section 23;
(g)the form and manner in which an application may be made under section 24;
(h)the form of application and the fee payable under sub-section (1) of section 25;
(i)the form of certificate of registration under sub-section (2) of section 25;
(j)the fee payable under sub-section (3) of section 25;
(k)the form of duplicate certificate under sub-section (3) of section 25;
(l)the form and manner in which an application may be made and the fee payable under sub-section (1) of section 26;
(m)the standards of professional conduct and etiquette and code of ethics to be observed by veterinary practitioners under sub-section (1) of section 31;
(n)any other matter for which under this Act provision may be made by regulations.
(3)Every regulation shall, as soon as may be after it is made by the Council, be forwarded to the Central Government and that Government shall cause a copy of the same to be laid 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 regulation or both Houses agree that the regulation should not be made, the regulation 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 regulation.