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 52 in The Manipur (Hill Areas) District Councils Act, 1971

52. Power to make bye-laws.

(1)Subject to the provisions of this Act and of the rules made thereunder, a District Council may make bye-laws to provide for all or any of the following matters in the autonomous district for which it is constituted or in any part thereof, namely:--
(a)the maintenance and management of schools and grants of stipends and scholarships;
(b)control and administration of dispensaries, their construction and repairs, the supply of medicines and the measures to be taken during the prevalence of diseases;
(c)the protection from pollution of such tanks, springs, wells or parts of rivers, streams, channels or water courses as are set apart for drinking or culinary purposes;
(d)any other matter which is necessary for carrying out all of any of the provisions of this Act and the rules made there-under.
(2)A bye-law made under sub-section (1) shall not have effect until it has been confirmed by the Administrator and published in such manner as he may direct.
(3)The Administrator, in confirming a bye-law, may make any change therein which appears to him to be necessary.