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 28 in The Khuda Bakhsh Oriental Public Library Act, 1969

28. Power of Board to make regulations.

(1)The Board may, with the previous approval of the Central Government, by notification in the Official Gazette, make regulations, not inconsistent with this Act and the rules made thereunder, for enabling it to discharge its functions under this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:-
(a)the conditions and restrictions subject to which manuscripts and books in the library may be used;
(b)the manner in which, and the purposes for which, persons may be associated with the Board;
(c)the time and place of meetings of the Board, the procedure to be followed in regard to the transaction of business at such meetings and the quorum necessary for the transaction of business at a meeting;
(d)the maintenance of minutes of meetings of the Board and the transmission of copies thereof to the Central Government;
(e)the recruitment and conditions of service of officers and other employees of the Board;
(f)the persons by whom and the manner in which, payments, deposits and investments may be made on behalf of the Board;
(g)the maximum amount that may be kept in the current account;
(h)the maintenance of registers and accounts;
(i)the compilation of catalogues and inventories of the manuscripts, books and other articles and things in the library;
(j)the steps to be taken for the preservation of the manuscripts, books and other articles and things in the library;
(k)the general management of the library;
(l)the fees and other charges to be levied for the use of manuscripts and books in the library;
(m)any other matter in respect of which provision is, in the opinion of the Board, necessary for the performance of its functions under this Act.
(3)The Central Government may, after consultation with the Board, by notification in the Official Gazette, amend, vary or rescind any regulation which it has approved; and thereupon the regulation shall have effect accordingly, but without prejudice to the exercise of the powers of the Board under sub-sections (1) and (2).
(4)[ Every regulation made under this section shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive session, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the regulation or both Houses agree that the regulation should not be made, the regulation 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 regulation.] [Inserted by Act 51 of 1981, Section 3. ]