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 48] [Entire Act]

Union of India - Subsection

Section 48(2) in The Coffee Act, 1942

(2)[ Without prejudice to the generality of the foregoing power, rules may be made providing for all or any of the following matters:--
(i)the constitution of the Board, the number of persons to be appointed as members from each of the categories specified in clause (c) of sub--section (2) of section 4, the term of office and other conditions of service of, the procedure to be followed by, and the manner of filling vacancies among, the members of the Board;
(ii)the circumstances in which, and the authority by which, members may be removed;]
(iii)the procedure to be followed at meetings of the Board and at committees thereof for the conduct of business and the number of members which shall form a quorum at a meeting;
(iv)the maintenance by the Board of records of business transacted by the Board and the submission of copies thereof to the Central Government;
(v)the holding of a minimum number of meetings of the Board every year;
(vi)the powers of the Board, its Chairman and committees thereof with respect to the incurring of expenditure;
(vii)the conditions subject to which the Board may incur expenditure outside India;
(viii)the preparation of budget estimates of receipts and expenditure of the Board and the authority by which the estimates are to be sanctioned;
(ix)the maintenance of the accounts of income and expenditure of the Board and the audit of such accounts;
(x)the deposit of the funds of the Board in banks and the investment of such funds;
(xi)the re-appropriation of the estimated savings from any budget head to any other budget head;
(xii)the conditions subject to which the Board may borrow funds;
(xiii)the conditions subject to which and the manner in which contracts may be entered into by or on behalf of the Board;
(xiv)the delegation to the Committee or Chairman or Vice-Chairman or members or officers of the Board of any of the powers and duties of the Board under this Act;
(xv)the staff which may be employed by the Board and the pay and allowances and leave and other conditions of service of officers (other than those appointed by the Central Government) and other employees of the Board;
(xvi)the travelling and other allowances of members of the Board and of committees thereof;
(xvii)the maintenance of the registers and other records of the Board and its various committees;
(xviii)the manner in which the [free sale quota] [Substituted by Act 23 of 1994, Section 14, for " internal sale quota" (w.e.f. 14.1.1994).] of coffee estates shall be determined;
(xix)the manner in which the Board shall exercise its powers of buying and selling coffee;
(xx)the appointment by the Board of agents;
(xxi)the conditions to be fulfilled by a curing establishment before a license to operate as such can be issued;
(xxii)the form of, and the particulars to be contained in, any returns or reports to be made to the Board under this Act;
(xxiii)the form of, manner of application for, fees payable for, procedure in granting and conditions governing, the licenses and permits to be issued by the Board;
(xxiv)the collection of any information or statistics in respect of coffee or any product of coffee;
(xxv)any other matter (other than any matter specified in section 15) which is to be or may be prescribed under this Act.]