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 Madhya Pradesh - Section

Section 22 in The M.P. Kashtha Chiran (Viniyaman) Adhiniyam, 1984

22. 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 provide for all or any of the following matters, namely :-
(a)the form in which application shall be made under sub-section (1) of Section 6 and the fee and security deposit which shall accompany such application;
(b)conditions subject to which licence may be granted under sub-section (3) of Section 6;
(c)the period for which, the fee on the payment of which and the condition subject to which the licence may be renewed under sub-section (4) of Section 6;
(d)the form in which, the officer to which and the dates on which returns shall be submitted under Section 8;
(e)for installation of electric connection etc. under sub-section (2) of Section 10;
(f)the authority to which appeal may be preferred under Section 11;
(g)any other matter which is required to be, or may be prescribed.
(3)All rules made under this Act shall be laid on the table of the Legislative Assembly.