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] [Section 17] [Entire Act]

State of Karnataka - Subsection

Section 17(2) in Karnataka State Public Records Act, 2010

(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 period after which public records of permanent nature may be accepted under clause (b) of sub-section (2) of section 3;
(b)the manner in which and the conditions subject to which public records can be destroyed under clause (d) of sub-section (1) of section 6;
(c)the manner in which periodical review of classified public records for downgrading shall be undertaken under clause (f) of sub-section (1) of section 6;
(d)the manner in which the records officer will report to the Director under clause (k) of sub-section (1) of section 6;
(e)the manner in which and the conditions subject to which public records may be destroyed or disposed of under sub-section (1) of section 8;
(f)the manner in which and the conditions subject to which records of historical or national or State importance may be made available to research scholar under sub-section (2) of section 11;
(g)exceptions and restrictions subject to which public records may be made available to a research scholar under sub-section (1) of section 12;
(h)the allowances payable to members of the Board under sub-section (3) of section 13;
(i)the matters with respect to which the Board may perform its functions under clause (d) of section 14;
(j)any other matter which is required to be, or may be, prescribed.