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 11] [Entire Act]

Union of India - Section

Section 13 in The National Cadet Corps Act, 1948

13. Power to make rules.

(1)The Central Government may make rules 5 to carry out the objects of this Act.
(2)In particular and without prejudice to the generality of the foregoing power such rules may-
(a)prescribe the conditions subject to which universities of schools shall be allowed to raise units under this Act
(b)prescribe the persons or class of persons who may be eligible for enrolment under section 7;
(c)prescribe the manner in which, the period for which and the conditions subject to which any person or class of persons may be enrolled under this Act;
(d)provide for the medical examination of persons offering themselves for enrolment under this Act;
(e)prescribe preliminary and periodical military training for any person or class of persons subject to this Act;
(f)prescribe the military or other obligations to which members of the Corps shall be liable when undergoing military training and provide generally for the maintenance of discipline amongst members of the Corps;
(g)prescribe the duties, powers and functions of officers appointed under this Act;
(h)prescribe the allowances or other remuneration payable to persons subject to this Act;
(i)provide for the removal or discharge of any person subject to this Act;
(j)prescribe the offences for which any person subject to this Act may be tried and provide for the trial thereof;
(k)prescribe the manner in which fines levied under this Act may be recovered;
(l)prescribe the duties, powers and functions of Central or State Advisory Committees; and
(m)provide for any other matter which under this Act is to be or may be prescribed.
(3)Every rule made under this Act shall be laid, as soon as may be after it is made, before each House of Parliament while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule 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.