(1)The Financial Commissioner may, in addition to the other rules which may be made by him under this Act, make rules consistent with this Act and any other enactment for the time being in force :(a)determining, notwithstanding anything in any record-of-rights, the number and amount of the instalments and the times by and at which rent is to be paid;(b)for the guidance of Revenue Officers in determining for the purposes of this Act, the amount of the land revenue of any land;(c)prescribing, for all or any of the territories to which this Act extends, the periods during which in proceedings held under this Act, a Revenue Officer or Revenue Court is not, except for reasons of urgency to be recorded, to issue any process of arrest against a tenant or against a landowner who cultivates his own land;(d)regulating the procedure in cases where persons are entitled to inspect records of Revenue Officers or Revenue Courts, or to obtain copies of the same, and prescribing the fees payable for searches and copies;(e)prescribing forms for such books, entries, statistics and accounts as the Financial Commissioner thinks necessary to be kept, made or complied in Revenue Officers or Revenue Courts or submitted to any authority;(f)declaring what shall be the language of any of those offices and Courts and determining in what cases persons practising in those offices and Courts shall be permitted to address the presiding officers thereof in English; and(g)generally for the guidance of Revenue Officers and other persons in matters connected with the enforcement of this Act.