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 3] [Entire Act]

Union of India - Section

Section 165 in The Assam Rifles Act, 2006

165. Power to make rules.—

(1)The Central Government may, by notification, make rules for the purposes of carrying out the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for—
(a)the manner of re-constitution of the Force and the conditions of service of the members of the Force under sub-section (2) of section 4;
(b)the mode of enrolment and the procedure for enrolment under sub-section (1) of section 6;
(c)the authority whose previous permission in writing is required for resigning from appointment or withdrawing from all or any of the duties under section 8;
(d)rank or ranks of an officer or a subordinate officer referred to under sub-section (2) of section 11;
(e)the authority who shall give previous sanction in writing under sub-section (1) of section 13;
(f)nature of communication or publication under clause (c) of sub-section (1) of section 13;
(g)other purposes of meeting or demonstration under sub-section (2) of section 13;
(h)form of enrolement under section 31;
(i)any other purpose under clause (h) of sub-section (1) of section 57;
(j)the officer who may direct that an enrolled person who has been sentenced to dismissal or imprisonment whether combined with dismissal or not may be retained to serve in the ranks under section 60;
(k)the manner of proceedings against a person and the extent of awarding punishment under section 62;
(l)the manner of proceeding against an officer below the rank of a Deputy Commandant and of the rank of subordinate officer and of the rank of a Warrant Officer under sub-section (1) of section 64;
(m)the manner of forwarding certified true copies of the proceedings and the superior authority to whom such copies shall be forwarded under sub-section (2) of section 64;
(n)the manner of proceeding against an officer below the rank of Commandant and of any rank of subordinate officer and of the rank of Warrant Officer under sub-section (1) of section 65;
(o)the manner of proceeding against any subordinate officer or a Warrant Officer under section 66;
(p)the officer by whose order any sum is required to be paid, for the maintenance of wife or legitimate or illegitimate child of a person subject to this Act other than an officer, under clause (i) of section 69;
(q)the officer who may direct that the whole or any part of the pay and allowances of person subject to this Act shall be withheld under section 71;
(r)the manner and the extent of remission of deductions from pay and allowances authorised by this Act and the authority by which such remission shall be made under section 75;
(s)the authorities by whom proper provisions to be made out of the pay and allowances of all persons subject to this Act, being prisoners of war, for the dependents of such person under section 76;
(t)the authorities who shall make proper provision out of the pay and allowances of any person subject to this Act, who is prisoner of war or is missing under section 77;
(u)the manner in which and the period for which any person subject to this Act may be taken into and detained in Force custody under sub-section (4) of section 80;
(v)the manner of making special report giving reasons for delay under section 81;
(w)the authority to appoint, and the manner of appointment of, a court of inquiry; the manner of administering oath or affirmation by such court of inquiry and the manner of making record under sub-section (1) of section 84;
(x)the officer who may appoint Force Police under sub-section (1) of section 85;
(y)the other officer having the discretion to decide before which court the proceeding shall be instituted under section 102;
(z)the manner of filling up the vacancy of member by another officer under sub-section (3) of section 106;
(za)the manner for administering oath or affirmation to every member of an Assam Rifles Court and to the Law Officer, or, as the case may be, the officer approved under section 105 before the commencement of the trial under sub-section (1) of section 107;
(zb)the form for being duly sworn or affirmed under sub-section (2) of section 107;
(zc)the officer by whom the letter, return or other documents purported to be signed shall be the evidence of the facts stated in such letter, return or other document under sub-section (1) of section 118;
(zd)the other matters to be further inquired and recorded under sub-section (1) of section 120;
(ze)the other matters to be recorded under sub-section (3) of section 120;
(zf)the manner of keeping in custody of the accused person under sub-section (4) of section 121;
(zg)the officer who may take steps to have certain persons tried under section 122;
(zh)the authority for issuing certificate in case of detention in any other place under clause (b) of section 122;
(zi)the officer to whom the proceedings of every Summary Assam Rifles Courts shall be forwarded under section 137;
(zj)the officer superior in command, to the one who confirmed the findings or sentence referred to in sub-section (2) of section 139, to whom petition may be presented under that sub-section;
(zk)the officer who may annul the proceeding of any Assam Rifles Court under section 140;
(zl)the other officer who shall direct that sentence shall be carried out by the confinement in a civil prison under sub-section (1) of section 143;
(zm)the officer who shall forward a warrant and the form of such warrant under sub-section (2) of section 143;
(zn)the officer who may from time to time appoint the place for confinement under sub-section (4) of section 143;
(zo)the other person by whom the warrant shall be forwarded to the officer in charge of the prison under section 147;
(zp)the officer who may pardon or exercise other powers as specified under clauses (a) to (c) of section 150;
(zq)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be, or may be, made by rules.