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 0] [Entire Act]

Union of India - Section

Section 10 in The Indian Power Alcohol Act, 1948

10. Power to make rules.

(1)The Central Government may, by notification in the Official Gazette, make rules 1 for the purpose of carrying into effect the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing powers, such rules may--
(a)provide for the licensing of the manufacture of power alcohol;
(b)prescribe the specifications and tests in respect of the purity of power alcohol intended for admixture with petrol in order to ensure its suitability for use in motor vehicles;
(c)fix the price at which power alcohol may be sold for the purpose of admixture with petrol;
(d)provide for imposing and collecting a duty of excise on power alcohol intended for admixture with petrol;
(e)prescribe conditions in respect of the transport and storage of power alcohol intended for admixture with petrol and for the manner in which the admixture is to be affected;
(f)prescribe the submission by a manufacturer of power alcohol or importer or distributor of petrol of returns regarding the power alcohol and petrol manufactured, purchased, stored or sold, as the case may be;
(g)provide for denaturing of power alcohol at the distilleries;
(h)provide for any other matter which is to be or may be prescribed under this Act.
(3)Rules made under this Act may provide that any contravention of such rules shall render the offender liable on conviction to a fine not exceeding one thousand rupees.