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] [Section 30] [Entire Act]

Union of India - Subsection

Section 30(2) in The Railway Claims Tribunal Act, 1987

(2)Without prejudice to the generality of the foregoing powers, such rules may provide for all or any of the following matters, namely:-
(a)the procedure under sub-section (3) of section 8 for the investigation of misbehaviour or incapacity of the Chairman, Vice-Chairman or other Member;
(b)salaries and allowances payable to, and the other terms and conditions of service (including pension, gratuity and other retirement benefits) of, the Chairman, Vice-Chairman and other Members under section 9;
(c)the financial and administrative powers which the Chairman may exercise over the Benches under section 11;
(d)the salaries and allowances and conditions of service of officers and other employees of the Claims Tribunal under sub-section (3) of section 12;
(e)the form of application, the documents and other evidence to be accompanied with such application and fee in respect of filing of such application and fee for the service or execution of processes under sub-section (2) of section 16;
(f)the rules subject to which the Claims Tribunal shall have powers to regulate its own procedure under sub-section (1) of section 18 and the additional matters in which the Claims Tribunal may exercise powers of Civil Court under clause (i) of sub-section (3) of that section;
(g)any other matter which is required to be, or may be, prescribed.