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 50] [Entire Act]

Union of India - Section

Section 15 in The Industrial Employment (Standing Orders) Act, 1946

15. Power to make rules.—

(1)The appropriate Government may, after previous publication, by notification in the Official Gazette, make rules to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may—
(a)prescribe additional matters to be included in the Schedule, and the procedure to be followed in modifying standing orders certified under this Act in accordance with any such addition;
(b)set out model standing orders for the purposes of this Act;
(c)prescribe the procedure of Certifying Officers and appellate authorities;
(d)prescribe the fee which may be charged for copies of standing orders entered in the register of standing orders;
(e)provide for any other matter which is to be or may be prescribed:
Provided that before any rules are made under clause (a) representatives of both employers and workmen shall be consulted by the appropriate Government.
(3)Every rule made by the Central Government 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 sessions, 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 rule or both Houses agree that the rule should not be made, the rule 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 rule.