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 31 in Sree Chitra Tirunal Institute For Medical Sciences And Technology, Trivandrum, Act, 1980

31. Power to make rules.-

(1)The Central Government, after consultation with the Institute may, by notification in the Official Gazette, make rules to carry out the purposes of this Act.Provided that consultation with the Institute shall not be necessary on the first occasion of the making of rules under this section, but the Central Government shall take into consideration any suggestions which the Institute may make in relation to the amendment of such rules after they are made
(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 of nomination of members under clauses (f), (g) and (i) of section 5;
(b)the manner filling vacancies among members under section 6;
(c)the powers and functions to be exercised and discharged by the President under sub-section (2) of section 7;
(d)the allowances, if any, to be paid to the President and other members under section 8;
(e)the control and restrictions in relation to the constitution of standing and ad hoc committees under sub-section (5) of section 10;
(f)the appointment of the Director under sub-section (1) of section 11;
(g)the number of officers and employees that may be appointed by the Institute and the manner of such appointment, under sub-section(4) of section 11;
(h)the salaries and allowances to be paid to the Director and other officers and employees of the Institute under sub-section (5) of section 11;
(i)the form in which, and the time at which, the budget shall be prepared by the Institute and the number of copies thereof to be forwarded to the Central Government under section 17
(j)the form in which an annual statement of accounts including the balance-sheet shall be prepared by the Institute under sub-section (1) of section 18;
(k)the form in which and the date before which, the report of the activities of the Institute shall be submitted to the Central Government under section 19;
(l)the form and manner in which reports, returns and other information are to be furnished by the Institute to the Central Government under section 27;
(m)any other matter which has to be or may be prescribed by rules.