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 1] [Entire Act]

Union of India - Section

Section 13 in The Transfer Of Evacuee Deposits Act, 1954

13. Power to make rules.

(1)The Central Government may, by notification in the Official Gazette, make [rules] [ See Gazette of India, 1955, Extraordinary, Pt. II, Sec. S, p. 2003 ] to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may--
(a)define the terms and conditions of service of the Custodian and Assistant Custodians and the local limits of their respective jurisdictions and the distribution of work among them or the transfer of work from one to another of the Custodian and Assistant Custodians;
(b)the manner in which deposits and records relating thereto may be transferred to Pakistan;
(c)prescribe the manner in which any inquiry under this Act may be held;
(d)the manner in which a transferable deposit may be converted into money under section 7;
(e)specify the persons to whom and the manner in which notices of any proceedings under this Act shall be given;
(f)prescribe the manner in which certified copies of any record may be prepared under this Act and the fees, if any, which may be levied in respect of such certified copies;
(g)prescribe the form in which any application may be made to the Custodian under this Act.