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 11 in The Lok Sahayak Sena Act, 1956

11. Power to make rules.

(1)The Central Government may, by notification in the Official Gazette, make rules to carry out the purposes 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 authorities by which, the manner in which, the period for which, and the conditions subject to which, any person may be enrolled as a volunteer;
(b)the training, discipline, duties and obligations which a volunteer has to undergo, observe, perform or discharge under this Act;
(c)the authorities by which, and the conditions subject to which, a volunteer may be discharged;
(d)the manner in which, and the conditions subject to which, volunteer may be called out for training or duties;
(e)the determination of authorities for the purposes of this Act;
(f)the officers by whom certificates may be signed under section 10; and
(g)any other matter which under this Act is to be or may be prescribed.
(3)Every rule made 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.