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 14 in The Collection Of Statistics Act, 1953

14. Power to make rules .-(1) The appropriate Government may, subject to the condition of previous publication, by notification in the Official Gazette, make rules for the purpose of carrying out the purposes of this Act.

(2)Without prejudice to the generality of the foregoing power, rules may be made under this section for all or any of the following matters, namely:--
(a)the form and manner in which the information and returns may be furnished, the particulars which they should contain the intervals within which and the authority to which such information and returns may be furnished;
(b)the manner in which the right of access to documents and the right of entry conferred by section 6 may be exercised; and
(c)any other matter which is to be or may be prescribed under this Act.
(3)[ Every rule made by the Central Government under this section shall 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 rule or both Houses agree that the rule should not be made, the rule shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.
(4)Every rule made by the State Government under this section shall be laid, as soon as it is made, before the State Legislature.]