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 17] [Entire Act]

Union of India - Section

Section 9 in Sugar Development Fund Act, 1982

9. Power to make rules.

(1)The Central Government may, be notification in the Official Gazette, make rules for carrying out the provisions 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 any loans or grants may be made and the terms and conditions subject to which such loans or grants may be made under section 4;
(b)the manner and form in which applications may be made under section 5;
(c)the composition of the Committee under section 6 of the procedure to be followed by the Committee in the discharge of its functions under this Act;
(d)the form in which and the period within which statistical and other information may be furnished under section 8;
(e)any other matter which is required to be or may be prescribed.
(3)Every rules 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 session, 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 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.