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 39] [Entire Act]

State of Karnataka - Subsection

Section 39(2) in The Karnataka Fire Force Act, 1964

(2)In particular and without prejudice to the generality of the forgoing power, such rules may provide for,—
(a)the number and grades of officers and members of the Force;
(b)the manner of appointment of members of the Force;
(c)the form of the certificate to be issued to the members of the Force;
(d)the conditions of service of the members of the Force including their ranks, pay and allowances, hours of duty and leave, maintenance of discipline and removal from service;
(e)the circumstances in which and the conditions subject to which members of the Force may be despatched to carry on fire-fighting operations in neighbouring areas;
(f)the conditions subject to which members of the Force may be employed on rescue, salvage or other work;
(g)the manner in which and the intervals at which the proceeds of the fire tax levied under this Act shall be paid to the State Government;
(h)the manner of service of notice under this Act;
(i)for the determination of the question whether any property appertains to the Fire Service maintained by a local authority or whether any rights, powers, liabilities or obligations were acquired or incurred or any contract or agreement or other instrument was made by the local authority for the purposes of the Fire Service or whether any documents relate to those purposes;
(j)the payment of rewards to persons, not being members of the Force, who render services for fire-fighting purposes;
(k)the compensation payable to members of the Force in case of accidents or to their dependents in case of death while engaged on duty;
(l)the employment of members of the Force or use of any equipment outside the area or on special services fee payable therefor; and
(m)any other matter which is to be or may be prescribed.
(3 ) Every rule made under this Act shall be laid, as soon as may be after it is made, before each House of the State Legislature while it is in session for a total period of thirty days which may be comprised in one session or in two successive sessions, and if before the expiry of the session in which it is so laid or the session immediately following, 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.