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 50 in THE ADMINISTRATOR GENERAL’S ACT, 1913

50. Power to make rules.–

(1)The Government shall make rules for carrying into effect the objects of this Act and for regulating the proceedings of the Administrator General.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for–
(a)the accounts to be kept by the Administrator General and the audit and inspection thereof,
(b)the safe custody, deposit and investment of assets and securities which come into the hands of the Administrator General,
(c)the remittance of sums of money in the hands of the Administrator General in cases in which such remittances are required,
(d)subject to the provisions of this Act, the fees to be paid under this Act, and the collection and accounting for any such fees,
(e)the statements, schedules and other documents to be submitted to the Government or to any other authority by the Administrator General, and the publication of such statements, schedules or other documents,
(f)the realization of the cost of preparing any such statements, schedules or other such documents,
[Cl. (ff), inserted by the Repealing and Amending Act, 1914 (X of 1914), was repealed by the Destruction of Records Act, 1917 (V of 1917), s. 6 and Sch.][* * * * * * * * * * * *]
(g)the manner in which and the person by whom the costs of and incidental to any audit under the provisions of this Act are to be determined and defrayed,
(h)the manner in which summonses issued under the provisions of section 46 are to be served and the payment of the expenses of any person summoned or examined under the provisions of this Act and of any expenditure incidental to such examination, and
(i)any matter in this Act directed to be prescribed.
(3)All rules made under this Act shall be published in the official Gazette and, on such publication, shall have effect as if enacted in this Act.