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]

Union of India - Section

Section 37 in The Bureau Of Indian Standards Act, 1986

37. Power to make rules

.-(1) The Central Government may, by notification in the Official Gazette, 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)the number of members of the Bureau and the interest such members would represent under clause (e) of sub-section (3) of section 3;
(b)the term of office of the members of the Bureau, the manner for filling vacancies and the procedure to be followed in the discharge of their functions by, the members under sub-section (4) of section 3;
(c)the manner in, and the purposes for, which the Bureau may associate with itself any person for assistance and advice under sub-section (5) of section 3;
(d)the number of members of the Bureau who will be members of the Executive Committee under clause (b) of sub-section (1) of section 4;
(e)the terms and conditions of service of the Director-General of the Bureau under sub-section (2) of section 7;
(f)the design and the particulars to represent a particular Indian Standard under clause (c) of sub-section (1) of section 10;
(g)the purposes for which laboratories for the purposes of standardisation and quality control shall be established by the Bureau under clause (h) of sub-section (1) of section 10;
(h)the purposes for which agents may be appointed by the Bureau in India or outside India under clause (l) of sub-section (1) of section 10;
(i)the times and places at which any article or process may be inspected under clause (n) of sub-section (1) of section 10;
(j)the additional functions that may be performed by the Bureau under section 10;
(k)the cases in which, and the conditions subject to which, exemption may be granted under section 12;
(l)the form in which, and the time at which, the Bureau shall prepare its budget under section 20 and its annual report under section 21;
(m)the manner in which the accounts of the Bureau shall be maintained under section 22;
(n)the conditions subject to which inspecting officer may exercise his powers under sub-section (2) of section 25;
(o)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be, or may be, made by rules.