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] [Section 31] [Entire Act]

Union of India - Subsection

Section 31(2) in The Auroville Foundation Act, 1988

(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 manner in which and the purpose for which any person may be associated with the Governing Board under sub-section (4) of section 11;
(b)the powers and duties which the Secretary to the Governing Board may perform under sub-section (1) of section 15;
(c)the control, restrictions and conditions subject to which the Governing Board may appoint officers and employees under sub-section (3) of section 15;
(d)the manner in which the register of residents may be maintained under sub-section (2) of section 18;
(e)the time within which and the form and manner in which the Governing Board may furnish returns and reports under sub-section (1) of section 24;
(f)the form and the date before which the Governing Board shall submit reports to the Central Government under sub-section (2) of section 24;
(g)the rules subject to which the Governing Board shall have the power to borrow under section 25;
(h)any other matter which is to be or may be prescribed.