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 1] [Entire Act]

NCT Delhi - Section

Section 56 in The Delhi Metro Railway (Operation And Maintenance) Act, 2002

56. Power to make rules.

(1)The Central Government may, by notification, make rules to carry out the provisions of this Chapter.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for-
(i)the procedure for investigation of misbehaviour or incapacity of the Claims Commissioner under sub-section (3) of section 51;
(ii)the salary and allowances and the other terms and conditions of service of the Claims Commissioner under section 52; and
(iii)any other purpose incidental to or connected with the objects of this Chapter.