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]

State of Haryana - Section

Section 54 in The Punjab Ayurvedic and Unani Practitioners Act, 1963

54. Rules.

(1)The State Government may, by notification and after previous publication, 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 date on which the number of registered practitioners shall be counted under sub-section (4) of section 3;
(b)the time and place in which, and the manner in which, election shall be held as required by section 4;
(c)the salary, allowances and other conditions of service of the Registrar and other employees of the Board appointed under section 13;
(d)the form of Register required to be maintained under section 14;
(e)the amount of fees payable under sub-section (4) of section 14;
(f)the amount of fees on payment of which and the conditions subject to which, a person may get his name entered, in Part I or Part II of the Register, under section 15;
(g)the manner in which appeals against the decision of the Registrar shall be heard and decided by the Board under section 18 and the fees chargeable for such appeals;
(h)fees and allowances payable to the members under section 22;
(i)the amount of fees payable for the supply of copies under section 24;
(j)the manner in which moneys received by the Board as fees shall be applied under section 25;
(k)the amount of security to be furnished and the manner in which it is to be furnished as required by sub-section (1) of section 37;
(l)the authority to whom election petitions may be presented and by whom such petitions may be inquired into and decided under Chapter III;
(m)the form of affidavit required to accompany the petition under sub- section (1) of section 38;
(n)any other matter which 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 the State Legislature while it is in session for a total period of ten days which may be comprised in one session or in two successive sessions, and if before the expiry of the session in which it is so laid or the session immediate following both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rules 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.