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] [Entire Act]

Union of India - Section

Section 25 in THE COMMISSION FOR AIR QUALITY MANAGEMENT IN NATIONAL CAPITAL REGION AND ADJOINING AREAS ACT, 2021

25. Power of Central Government to make rules.—

(1)The Central Government may, by notification, make rules to carry out the provisions 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 other Associate Members under clause (h) of sub-section (3) of section 3;
(b)the manner of removal of Chairperson or a Member under sub-section (2) of section 5;
(c)the salaries and allowances payable to, and the other terms and conditions of service of, the Chairperson and Members under sub-section (1) of section 8;
(d)the allowance payable to the members, other than ex officio members of the Sub-Committees, under sub-section (6) of section 11;
(e)the appointment of officers and other staff under sub-section (7) of section 11;
(f)the salaries, allowances and conditions of service of the officers and other staff under sub-section (9) of section 11;
(g)the manner of taking samples under clause (a) and the form of notice under sub-clause (i) of clause (c), of sub-section (4) of section 12;
(h)the rate at which, and the manner in which, the environmental compensation shall be imposed and collected under section 15;
(i)the form in which annual statement of accounts shall be prepared under sub-section (1) of section 17;
(j)any other matter which has to be, or may be, prescribed.
(3)Every rule made under this Act 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.