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 25 in The Jute Manufactures Development Council Act, 1983

25. Power to make rules.

(1)The Central Government may, by notification in the Official Gazette, make rules for carrying out the purposes 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 and functions of the Vice-Chairman of the Council under sub-section (5) of section 3;
(b)the term of office and other conditions of service of members, the manner of filling vacancies among, and the procedure to be followed in the discharge of their functions by, members, under sub-section (6) of section 3;
(c)the manner in which, the conditions subject to which and the purposes for which persons may be associated by the Council under sub-section (8) of section 3;
(d)the times and places at which the Council shall meet, the rules of procedure to be observed in regard to the transaction of business at its meetings and the number of members which shall form a quorum at a meeting under sub-section (10) of section 3;
(e)the conditions and limitations subject to which the Council may appoint officers and other employees under sub-section (4) of section 6;
(f)the conditions of service and the remuneration of officers and other employees appointed by the Council under sub-section (5) of section 6;
(g)the matters in respect of which the Council may undertake measures in the discharge of its functions under clause (k) of sub-section (2) of section 7;
(h)the remuneration payable to the person or persons referred to in clause (b) of sub-section (2) of section 8;
(i)the conditions subject to which the Council shall borrow on the security of the Jute Fund or any other asset under section 11;
(j)the form and manner in which the accounts of the Council shall be maintained under sub-section (1) of section 12;
(k)the time at which and the form and manner in which the Council shall furnish returns, statements and other particulars under sub-section (1) of section 14;
(l)the form in which and the date before which the Council shall furnish to the Central Government the report of its activities, policy and programmes under sub-section (3) of section 14;
(m)any other matter which is to be or may be prescribed or provided for by rules under this Act.
(3)Every rule made under this Act shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.