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 3] [Entire Act]

Union of India - Section

Section 33 in The Tobacco Board Act, 1975

33. Power to make regulations.

(1)The Board may make regulations not inconsistent with this Act and the rules made thereunder for enabling it to discharge its functions under this Act.
(2)Without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:--
(a)the procedure to be followed at meetings of the committees appointed by the Board and the number of members which shall form a quorum at a meeting;
(b)the delegation to the Chairman, members, Executive Director, Secretary or other officers of the Board, of any of the powers and duties of the Board under this Act;
(c)the travelling and other allowances payable to persons associated under sub-section (8) of section 4 or co-opted under sub-section (2) of section 7;
(d)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;
(e)the maintenance of the accounts of the Board;
(f)the maintenance of the registers and other records of the Board and its various committees;
(g)the appointment by the Board of agents to discharge, on its behalf, any of its functions;
(h)the persons by whom, and the manner in which, payments, deposits and investments may be made on behalf of the Board.
(i)[ the time within which full price for virginia tobacco shall be paid under clause (b), and the unfair practices for the purposes of clause (c), of section 13B.] [ Inserted by Act 57 of 1985, Section 13 (w.e.f. 1.12.1985)]
(3)No regulation made by the Board shall have effect until it has been approved by the Central Government and published in the Official Gazette, and the Central Government, in approving a regulation, may make any change therein which appears to it to be necessary.
(4)The Central Government may, by notification in the Official Gazette, cancel any regulation which it has approved and, thereupon, the regulation shall cease to have effect.
(5)[ Every regulation 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 regulation or both Houses agree that the regulation should not be made, the regulation 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 regulation.] [ Inserted by Act 57 of 1985, Section 13 (w.e.f. 1.12.1985)]