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 19 in The Coconut Development Board Act, 1979

19. Power to make rules.

(1)The Central Government may, by notification in the Official gazette, 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 powers which may be exercised and functions which may be performed by the Vice-Chairman of the Board under sub-section (5) of section 4;
(b)the term of office of the members, the manner of filling vacancies among, and the procedure to be followed in the discharge of their functions by, the members, under sub-section (6) of section 4;
(c)the manner in which and the purposes for which any person may be associated by the Board under sub-section (8) of section 4;
(d)the powers to be exercised and the duties to be performed by the Chief Executive Officer under sub-section (1A) of section 7;
(da)the salaries and allowances payable to, and other conditions of service of, the Chief Executive Officer under sub-section (1B) of section 7;
(e)the powers which may be exercised and the duties which may be performed by the Chief Coconut Development Officer of the Board under sub-section (2) of section 7;
(f)the powers which may be exercised and the duties which may be performed by the Secretary of the Board under sub-section (4) of section 7;
(g)the control and restrictions subject to which officers and other employees may be appointed by the Board under sub-section (6) of section 7;
(h)the form in which option may be given by the officers and other employees of the Directorate of Coconut Development under sub-section (2) of section 8;
(i)the collection of statistics in respect of any matter relating to coconut industry under clause (g) of sub-section (2) of section 10;
(j)the matters in respect of which the Board may undertake measures in the discharge of its functions under clause (m) of sub-section (2) of section 10;
(k)the remuneration and other allowances payable to the person or persons referred to in clause (b) of sub-section (2) of section 11;
(l)the form in which the accounts of the Board shall be maintained under sub-section (1) of section 15;
(m)the form and manner in which and the time at which the Board may furnish returns and reports to the Central Government under sub-section (1) of section 17;
(n)the form in which and the date before which the Board shall furnish to the Central Government the report of its activities and programmes under sub-section (3) of section 17;
(o)any other matter which has to be, or may be, prescribed by rules under this Act.