Section 48(2) in The Life Insurance Corporation Act, 1956
(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 term of office and the conditions of service of members;(aa)[ the instruments which may be issued and the amount of working capital under sub-section (2) of section 5;](b)the manner in which the moneys and other assets belonging to any such fund, as is referred to in section 8, shall be apportioned between the trustees of the fund and the Corporation;(c)the services which the chief agent should have rendered for the purpose of the proviso to section 12;(cc)[ the terms and conditions of service of the employees [* * *] [ Inserted by Act 1 of 1981, Section 2 (w.r.e.f. 20.6.1979).] of the Corporation, including those who became employees [* * *] [Words "and agents" omitted by Act 8 of 2012, Section 8.] of the Corporation on the appointed day under this Act;](d)the jurisdiction of the Tribunals constituted under section 17;(e)the manner in which, and the persons to whom, any compensation under this Act may be paid;(f)the time within which any matter which may be referred to a Tribunal for decision under this Act may be so referred;(g)the manner in which and the conditions subject to which investments may be made by the Corporation;(h)the manner in which an Employees and Agents Relations Committee may be constituted for each zonal office;(i)the form in which the report giving an account of the activities of the Corporation shall be prepared;(j)the conditions subject to which the Corporation may appoint employees;(k)the fees payable under this Act and the manner in which they are to be collected;(l)any other matter which has to be or may be prescribed.[(2-A) The regulations and other provisions as in force immediately before the commencement of the Life Insurance Corporation (Amendment) Act, 1981, with respect to the terms and conditions of service of employees and agents of the Corporation including those who became employees and agents of the Corporation on the appointed day under this Act, shall be deemed to be rules made under clause (cc) of sub-section (2) and shall, subject to the other provisions of this section, have effect accordingly.(2-B) The power to make rules conferred by clause (cc) of sub-section (2) shall include-(i)the power to give retrospective effect to such rules; and(ii)the power to amend by way of addition, variation or repeal, the regulations and other provisions referred to in sub-section (2-A), with retrospective effect, from a date not earlier than the twentieth day of June, 1979.(2-C) The provisions of clause (cc) of sub-section (2) and sub-section (2-B) and any rules made under the said clause (cc) shall have effect, and any such rule made with retrospective effect from any date shall also be deemed to have had effect from that date, notwithstanding any judgment, decree or order of any Court, Tribunal or other authority and notwithstanding anything contained in the Industrial Disputes Act, 1947 (14 of 1947), or any other law or any agreement, settlement, award or other instrument for the time being in force.] [ Inserted by Act 1 of 1981, Section 2 (w.r.e.f. 20.6.1979).]