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]

State of Punjab - Section

Section 12 in The Punjab Scheduled Castes and Backward Classes (Reservation in Services) Act, 2006

12. Power to make Rules.

(1)The State 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)to prescribe the form of running roster under sub-section (6) of Section 4;
(b)to prescribe the form in which records, roster register or documents are to be maintained under sub-section (1) of Section 11 by every establishment;
(c)to prescribe the manner in which annual report on the appointments and promotions made by every establishment is to be maintained and furnished under sub-section (1) of Section 11; and
(d)any other matter, which is required to be or may be prescribed.