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]

Union of India - Section

Section 52 in The Dam Safety Act, 2021

52. Power of Central Government to make rules.-

(1)The Central Government may, by notification, make rules to carry out the provisions of this Act.
(2)In particular, and without prejudice to the foregoing power, such rules may provide for all or any of the following matters, namely: -
(a)the time and place of the meetings of the National Committee and the procedure to be followed at such meetings under sub-section (1) of section 7 and the expenditure incurred on the meetings of the National Committee under sub-section (3) of section 7;
(b)the qualifications and experience of the officers and other employee of the Authority in the field of dam safety or such other field under sub-section (1) of section 10;
(c)the functions, powers, and terms and conditions of service of other officers and other employees of the Authority under sub-section (2) of section 10;
(d)any other matter which is to be, or may be, prescribed or in respect of which provision is to be made by the Central Government by rules.