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 Haryana - Section

Section 27 in The Punjab Labour Welfare Fund Act, 1965

27. Power to make rules.

(1)The State Government may, by notification and subject to the condition of previous publication, make rules to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may be made for all or any of the following matters, namely :-
(a)the agency for and the manner of collection of sums specified in sub-section (3) of section 3; and the period within which the same shall be paid to the credit of the Fund;
(b)the manner in which the accounts of the Fund shall be maintained and audited under sub-section (3) of section 3;
(c)the number of representatives of employers, employees and independent members of the Board and the allowances, if any, payable to the Chairman and members thereof;
(d)the quorum at meetings of the Board and the manner in which it shall conduct its business;
(e)the particulars which shall be contained in the notice referred to in sub-section (3) of section 9, and the other manner of publication of such notice;
(f)the procedure for making grants from the Fund under sub-section (3) of section 10 and the securities in which the Fund may be invested and the manner of investment;
(g)the procedure for defraying the expenditure incurred in administering the Fund;
(h)the duties and powers of Inspectors and the conditions of service of the Welfare Commissioner and Inspectors and other staff appointed under this Act;
(i)the percentage of the annual income of the Fund beyond which the Board may not spend on the staff and other administrative measures;
(j)the registers and records to be maintained under this Act and the form and manner in which they shall be maintained;
(k)the publication of the report of activities financed from the Fund together with statement of receipts and expenditures of the Fund and statement of accounts; and
(l)any other matter which is to be or may be prescribed.
(3)Every rule made under this section shall be laid as soon as may be after it is made before [the Legislative Assembly] [Substituted by Government of India SO 1302 dated 28th March 1969.] while it is in session for a total period of ten days which may be comprised in one session or in two successive sessions, and if before the expiry of the session in which it is so laid or the session immediately following, [the Legislative Assembly] [Substituted by Government of India SO 1302 dated 28th March 1969.] agrees in making any modification in the rule or [the Legislative Assembly] [Substituted by Government of India SO 1302 dated 28th March 1969.] 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.