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 Himachal Pradesh - Section

Section 24 in Himachal Pradesh Habitual Offenders Act, 1969

24. Power to make rules.

(1)The Government may, by notification in the Official Gazette, make rules for carrying 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 form of notice under section 4 and the manner in which such notice may be served;
(b)the form of the register of habitual offenders and the particulars to be entered therein;
(c)the authority to whom and the manner in which any change or intended change of ordinary residence shall be notified under sub-section (1) of section 7;
(d)the nature of restrictions to be observed by registered offenders whose movements have been restricted;
(e)the grant of certificate of identity to registered offenders and inspection of such certificates;
(f)the conditions under which the offenders may be permitted to leave the area to which their movements have been restricted or the corrective settlement in which they have been placed;
(g)the terms upon which offenders may be discharged from corrective settlements;
(h)the working, management, control and supervision of corrective settlements including the discipline and conduct of persons placed therein;
(i)the conditions for, and the manner of, approving of certifying privately managed settlements;
(j)the appointment of non-official visitors for corrective settlements;
(k)the conditions and circumstances under which members of the family of a habitual offender may be permitted to stay with him in a corrective settlement;
(l)the periodical review of the cases of all persons whose movements have been restricted or who are placed in corrective settlements under this Act; and
(m)any other matter which is to be or may be prescribed under this Act.
(3)In making rules under this Act, the Government may provide that a contravention of any of the rules shall be punishable with fine which may extend to one hundred rupees.
(4)Every rule made under this Act shall be laid, as soon as may be after it is made, before the Legislative Assembly while it is in session, for a total period of not less than fourteen days which may be comprised in one session or in two or more successive sessions and if before the expiry of the session in which it is so laid or the sessions aforesaid, the Assembly makes any modification in the rule or decides that the rules 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, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.