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 13] [Entire Act]

Union of India - Section

Section 10 in The Indian Wireless Telegraphy Act, 1933

10. Power of Central Government to make rules .(1) The Central Government may, by notification in the Official Gazette, make rules for the purpose of carrying into effect the provisions of this Act.

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for
(i)determining that any article or class of article shall be or shall not be wireless telegraphy apparatus for the purposes of this Act;
(ii)the exemption of persons or classes of persons under section 4 from the provisions of this Act;
(iii)the manner of and the conditions governing the issue, renewal, suspension and cancellation of licences, the form of licences and the payments to be made for the issue and renewal of licences;
(iv)the maintenance of records containing details of the acquisition and disposal by sale or otherwise of wireless telegraphy apparatus possessed by dealers in wireless telegraphy apparatus;
(v)the conditions governing the sale of wireless telegraphy apparatus by dealers in and manufacturers of such apparatus; [*]
[* * *]
(3)In making a rule under this section the Central Government may direct that a breach of it shall be punishable with fine which may extend to one hundred rupees.
(4)Every rule made under this section 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.