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 6] [Entire Act]

State of Gujarat - Subsection

Section 6(2) in The Bombay Forward Contracts Control Act, 1947

(2)In particular and without prejudice to the generality of the foregoing power, such bye-laws may provide for
(a)the opening and closing of markets and the times during which such market shall remain open or closed and regulating the hours of trade;
(b)a clearing house for the periodical settlement of contracts and the differences thereunder, for the delivery of and payment for goods and for the passing on of delivery orders and the regulation and maintenance of such clearing house;
(c)the number and classes of contracts in respect of which settlements shall be made or differences paid through the clearing house;
(d)fixing, altering or postponing settling days;
(e)determining and declaring the market rates for goods;
(f)the terms, conditions and incidents of contracts and the forms of such contracts as are in writing;
(g)regulating the entering into, making, performance, rescission and termination of contracts, including contracts between members, or between a commission agent and his constituent or between a broker and a jatthawala or muccadum and his constituent or between a member of the recognised association, and a person who is not a member, and the consequences of insolvency on the part of a seller or buyer or intermediary, the consequences of a breach or omission by a seller or buyer and the responsibility of commission agents, muccadums and brokers not parties to such contracts;
(h)the admission and prohibition of specified classes or types of goods or of dealings in goods by a member of the recognised association;
(i)the method and procedure for settlement of claims and disputes including settlement by arbitration;
(j)the levy and recovery of fees, fines and penalties;
(k)regulating the course of business between parties to contracts in any capacity;
(l)fixing of a scale of brokerage and other charges;
(m)the making, comparing, settling and closing of bargains;
(n)the regulation of fluctuations in rates and prices;
(o)emergencies and the exercise of powers in such emergencies;
(p)the regulation of dealings by members for their own account.