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 65 in The Indian Veterinary Council Act, 1984

65. Power of State Government to make rules.

(1)The State Government may, by notification in the Official Gazette, make rules to carry out the purposes of Chapters VI, VII and VIII.
(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 the President of the State Veterinary Council shall be elected under section 36;
(b)the manner in which election under Chapter VI shall be conducted;
(c)the procedure to be observed by the State Veterinary Council at its meetings under sub-section (6) of section 38;
(d)the conditions and restrictions with respect to the constitution of Executive Committee and other Committees under section 40;
(e)the fees and allowances for attending the meetings of the State Veterinary Council and the Committees under section 41;
(f)the terms and conditions of appointment of the Registrar, other officers and employees of the State Veterinary Council under sub-section (2) of section 42;
(g)the particulars to be included in the State veterinary register under clause (e) of sub-section (4) of section 44;
(h)the fee which shall be accompanied by an application for registration under sub-section (2) of section 45 and sub-section (1) of section 47;
(i)the form of certificate of registration under sub-section (5) of section 45 and sub-section (5) of section 47;
(j)the fee payable under section 46, section 50, section 52 and section 54;
(k)the renewal fee under sub-section (1) of section 48;
(l)the manner of payment of renewal fee under the proviso to sub-section (2) of section 48;
(m)the charge for supplying printed copies of the State veterinary register under section 51;
(n)the form of duplicate certificate under section 54;
(o)any other matter which is to be or may be prescribed under Chapters VI, VII and VIII.
(3)Every rule made under this section shall be laid as soon as may be after it is made, before each House of the State Legislature where it consists of two Houses, or, where such Legislature consists of one House, before that House.