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 2] [Entire Act]

Union of India - Section

Section 28 in The National Tax Tribunal Act, 2005

28. Power to make rules .-

(1)The Central Government may, by notification, make rules to carry out the provisions of this Act.
(2)Without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the procedure under sub-section (4) of section 11 for the investigation of charges of misbehaviour or incapacity against the Chairperson or other Members;
(b)the salaries and allowances and other conditions of service of officers and other employees of the National Tax Tribunal under sub-section (2) of section 12;
(c)the amount of fees payable under clause (c) of sub-section (2) of section 15;
(d)the other matters in respect of which the National Tax Tribunal may exercise the powers of a Civil Court under clause (f) of sub-section (3) of section 16;
(e)any other matter which may be prescribed or in respect of which rules are required to be made by the Central Government.