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 32] [Entire Act]

Union of India - Subsection

Section 32(2) in The Customs And Excise Revenues Appellate Tribunal Act, 1986

(2)Without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:--
(a)the salaries and allowances and other terms and conditions of service of the President and other Members under section 10;
(b)the financial and administrative powers which the President may exercise over the Benches under section 12;
(c)the salaries and allowances and conditions of service of the officers and other employees of the Appellate Tribunal under sub-section (3) of section 13;
(d)the form in which every appeal to the Appellate Tribunal shall be filed and the manner in which such appeal shall be verified under sub-section (4) of section 18;
(e)the rules subject to which the Appellate Tribunal shall have power to regulate its own procedure under sub-section (1) of section 19 and the additional matters in respect of which the Appellate Tribunal may exercise the powers of a civil court under clause (e) of sub-section (2) of that section; and
(f)any other matter which has to be, or may be, prescribed by rules under this Act.