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 4] [Entire Act]

Union of India - Section

Section 26 in The Press Council Act, 1978

26. Power to make regulations.—

(1)The Council may, by notification in the Official Gazette, make regulations not inconsistent with this Act thereof and the rules made thereunder, for—
(a)regulating the meetings of the Council or any committee thereof and the procedure for conducting the business thereat under section 9;
(b)specifying the terms and conditions of service of the employees, appointed by the Council, under sub-section (2) of section 11;
(c)regulating the manner of holding any inquiry under this Act;
(d)delegating to the Chairman or the Secretary of the Council, subject to such conditions as it may think fit to impose, any of its powers under sub-section (3) of section 18;
(e)any other matter for which provision may be made by regulations under this Act:
Provided that the regulations made under clause (b) shall be made only with the prior approval of the Central Government.
(2)The Central Government shall cause every regulation made under this Act to 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 regulation or both Houses agree that the regulation should not be made, the regulation shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any modification or annulment shall be without prejudice to the validity of anything previously done under that regulation.