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 3] [Entire Act]

Union of India - Section

Section 35 in The Commissions For Protection Of Child Rights Act, 2005

35. 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)terms and conditions of service of the Chairperson and Members of the Commission and their salaries and allowances under section 6;
(b)the procedure to be followed by the Commission in the transaction of its business at a meeting under sub-section (4) of section 10;
(c)the powers and duties which may be exercised and performed by the Member-Secretary of the Commission under sub-section (2) of section 11;
(d)the salary and allowances and other terms and conditions of service of officers and other employees of the Commission under sub-section (3) of section 11; and
(e)form of the statement of accounts and other records to be prepared by the Commission under sub-section (1) of section 29.
(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.