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 4] [Entire Act]

Union of India - Section

Section 13 in The Inter-State River Water Disputes Act, 1956

13. Power to make rules. —

(1)The Central Government, after consultation with the State 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 form and manner in which a complaint as to any water dispute may be made by any State Government;
(b)the matters in respect of which a Tribunal may be vested with the powers of a Civil Court ;
(c)the procedure to be followed by a Tribunal under this Act;
(d)the remuneration, allowances or fees payable to the Chairman and other members of a Tribunal and assessors;
(e)the terms and conditions of service of officers and assessors of the Tribunal;
(f)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.