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 12 in The Beedi Workers Welfare Fund Act, 1976

12. Power to make rules.-

(1)The Central Government may, by notification in the Official Gazette, and subject to the condition of previous publication, make rules for carrying out the provision of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for-
(a)the manner in which the Fund may be applied for the measures and facilities specified in sub-section (1) of section (4);
(b)the condition governing the grant of loan or subsidy under clause (b) of sub-section (1) of section 4;
(c)the conditions governing grant-in-aid under clause (c) of sub-section (1) of section 4;
(d)the standard of welfare measures and facilities to be provided under clause (c) of sub-section (1) of section 4;
(e)the determination of the amounts referred to in sub-clause (ii) of clause (c) of sub-section (1) of section 4 and the proviso to that clause;
(f)the composition of the Advisory Committees and the Central Advisory Committee constituted under sections 5 and 6 respectively, the manner in which the member thereof shall be chosen, the term of office of such members the allowances, if any, payable to them and the manner in which the Advisory Committees and the Central Advisory Committee shall conduct their business.
(g)the recruitment conditions of service and the duties of all persons appointed under section 8;
(h)the power that may be exercised by a Welfare Commissioner, a Welfare Administrator or an Inspector under section 8;
(i)the furnishing to the Central Government by a State Government or a local authority or the agency or an employer of such statistical and other information as may be required to be furnished under section 11 or the agency or an employer of such statistical and other information as may be required to be furnished under section 11;
(j)the forms in which and the period within which statistical and other information are to be furnished under clause (i);
(ja)The form in which an identity card is to be issued by an employer to a person engaged in a beedi establishment;
(k)any other matter which has to be or may be prescribed, or provided for, by rules under this Act.
(3)In making any rule under sub-section (2), the Central Government may direct that a breach of-
(a)any rule made under clause (i) or clause (j) thereof, shall be punishable with fine which may extend to five hundred rupees;
(b)any rule made under clause (ja) thereof, shall be punishable with fine which may extend to two thousand rupees.
(4)Every rule 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 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.