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 Jammu-Kashmir - Section

Section 26 in Jammu and Kashmir Legal Services Authorities Act, 1997

26. Power of the Government to make rules.

(1)The Government in consultation with the Chief Justice of the High Court may, by notification make rules to carry out the provisions 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)the number, experience and qualifications of other members of the State Authority under clause (c) of sub-section (2) of section 3 ;
(b)the powers and functions of the Member-Secretary of the State Authority under sub-section (3) of section 3 ;
(c)the terms of office and other conditions relating thereto of members and Member-Secretary of the State Authority under sub-section (4) of section 3 ;
(d)the number of officers and other employees of State Authority under sub-section (5) of section 3 ;
(e)the conditions of service and the salary and allowances of officers and other employees of the State Authority under sub-section (6) of sections 3 ;
(f)the experience and qualifications of Secretary of the High Court Legal Services Committees under sub-section (3) of section 6 ;
(g)the number of officer and other employees of High Court Legal Services Committee under sub-section (5) of section 6 and the conditions of service and salary and allowances payable to them under sub-section (6) of that section ;
(h)the number, experience and qualifications of members of the District Authority under clause (b) of section (2) of section 7 ;
(i)the number of officers and other employees of the District Authority under sub-section (5) of section 7 ;
(j)the conditions of service and salary and allowances of the officers and other employees of the District Authority under sub-section (6) of section 7 ;
(k)the number, experience and qualifications of members of the Tehsil Legal Services Committee under clause (b) of sub-section (2) of section 10 ;
(l)the number of officers and other employees of the tahsil Legal Services Committee under sub-section (3) of section 10 ;
(m)the conditions of service and salary and allowances of the officers and other employees of the Tehsil Legal Services Committee under sub-section (4) of section 10 ;
(n)the upper limit of annual income of a person entitling him to legal services under clause (h) of section 12 ;
(o)the experience and qualifications of other persons of the Lok Adalats referred to in sub-section (3) of section 12 ;
(p)any other matter which is to be or may be prescribed.