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] [Section 33] [Entire Act]

State of Tripura - Subsection

Section 33(2) in Tripura Buildings (Lease and Rent Control) Act, 1975

(2)Without prejudice to the generality of the foregoing power, such rules may provide for-
(a)all matters expressly required or allowed by this act to be prescribed ;
(b)the procedure to be followed by the Rent Control Courts, Accommodation Controllers and appellate authorities in the performance of their functions under this Act ;
(c)the manner in which notice and orders under this act shall be given or served ;
(d)setting aside ex-parte orders passed under this Act ;
(e)applications for making legal representatives of deceased persons parties to proceedings under this Act and the time within which such applications shall be preferred ;
(f)the order of priority in which buildings have to be allotted among the applicants ;
(g)the officers or classes of officers who may be appointed as inspectors.