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 46 in THE MARINE AIDS TO NAVIGATION ACT, 2021

46. Power of Central Government to make rules.

(1)The Central Government may, after previous publication, make rules for carrying 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)duties of the Director General under section 5;
(b)procedure and conduct of business of Central Advisory Committee and sub-committees constituted under sub-section (5) of section 6;
(c)manner of appointment of the Competent Authority under sub-section (2) and its functions under sub-section (3), of section 12;
(d)standards for establishment and operation of vessel traffic services under section 13;
(e)ancillary activities relating to aids to navigation under sub-section (1) and ancillary activities relating to vessel traffic services under sub-section (2),of section 18;
(f)form and manner of certificate, to be issued and the conditions subject to which such certificate is to be issued by the accredited training organisation and validated by the Director General under section 19;
(g)criteria for accreditation of training organisation under sub-section (2) of section 20;
(h)manner of marking wrecks under section 21;
(i)manner of recovering cost from the owner of the vessel for marking the wreck under section 22;
(j)development of heritage lighthouses designated under sub-section (2) of section 23;
(k)manner of, collection of marine aids to navigation dues by proper officer levied under sub-section (2) and crediting the proceeds of the dues so collected under sub-section (3), of section 24;
(l)form and manner of filing return under sub-section (4) of section 24;
(m)manner of payment of marine aids to navigation dues to the Central Government under sub-section (1) of section 26;
(n)manner of production of documents, appearance of any person and inspection of any vessel by proper officer under sub-section (4) of section 27;
(o)rates of fees for special services under section 34;
(p)form and manner of statement of estimated receipts and expenditure to be prepared in consultation with the Comptroller and Auditor-General of India under sub-section (2) of section 36;
(q)any other matter which is required to be, or may be, prescribed, for the purposes of carrying out the purposes of this Act.