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 56 in The National Dental Commission Act, 2023

56. Power of State Government to make rules.

(1)The State Government may, by notification, make rules to carry out the provisions of section 29 and section 48 of this Act.
(2)In particular, and without prejudice to the generality of the foregoing powers under sub-section (1), such rules may provide for the following matters, namely:—
(a)the salary and allowances payable to, and other conditions of service of, the Chairperson and Members of the State Dental Council and Joint Dental Council;
(b)the manner of filling up of vacancies arising in the State Dental Council and Joint Dental Council;
(c)any other matter in respect of which provision is to be made by rules.
(3)Every rule made by the State Government under this Act shall be laid, as soon as may be after it is made, before each House of State Legislature, where there are two Houses and where there is one House of State Legislature, before that House.