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 28] [Entire Act]

Union of India - Section

Section 109 in The Wakf Act, 1995

109. Power to make rules.—

(1)The State Government may, by notification in the Official Gazette, make rules to carry out the purposes of this Act, other than those of Chapter III.
(2)In particular, and without prejudice to the generality of the foregoing powers, such rules may provide for all or any of the following matters, namely:—
(i)the qualifications required to be fulfilled by a person to be appointed as a mutawalli under clause (i) of section 3;(ia) other particulars which the report of the Survey Commissioner may contain under clause (f) of sub-section (3) of section 4;
(ii)any other matter under clause (f) of sub-section (4) of section 4;
(iii)the particulars which a list of Auqaf published under sub-section (2) of section 5, may contain;
(iv)the manner of election of members of the Board by means of a single transferable vote, under sub-section (1) of sub-section (2) of section 14;
(v)the terms and conditions of service of the Chief Executive Officer under sub-section (2) of section 23;
(vi)the conditions and restrictions subject to which the Chief Executive Officer or any other officer may inspect any public office, records or registers under section 29;
(via)the period within which the mutawalli or any other person may produce documents related to waqf properties under sub-section (2) of section 31;(vib) the conditions under which an agency of the Government or any other organisation may supply copies of records, registers and other documents under sub-section (3) of section 31;
(vii)the conditions subject to which an Executive Officer and supporting staff may be appointed under sub-section (1) of section 38;
(viii)the manner in which an inquiry may be held by the Chief Executive Officer under sub-section (1) of section 39;
(ix)the form in which, and the time within which, a separate budget for Auqaf under the direct management of the Board shall be prepared under sub-section (1) of section 45;
(x)the interval at which accounts of Auqaf may be audited in pursuance of the provisions of sub-section (1) of section 47;
* * * *
(xii)the guidance subject to which the Collector shall recover the property transferred in contravention of the provisions of this Act, under section 52;
(xiii)the manner of service of notice issued under sub-section (1) of section 54 and the manner in which any inquiry is to be made under sub-section (3) of that section;
(xiv)the manner in which any inquiry may be held under section 64 or section 71;
(xv)the other matters which may be specified in the report submitted under sub-section (3) of section 65;
(xvi)the manner of publication of order made under sub-section (2) of section 67;
(xvii)the manner in which consultation may be made with mutawalli under sub-section (1) of section 69;
(xviii)the manner of publication of order made under sub-section (3) of section 69;
(xix)the rate at which contribution is to be made by a mutawalli under section 72;
(xx)the payment of moneys into the Waqf Fund, the investment, the custody and disbursement of such moneys under section 77;
(xxi)the form in which, and the time within which, the budget of the Board may be prepared and submitted under section 78;
(xxii)the time within which application is to be made to the Tribunal under sub-section (2) of section 83;
(xxiii)
(xxiia)the terms and conditions of appointment including the salaries and allowances payable to the Chairman and other members other than persons appointed as ex officio members under sub-section (4A) of section 83;the procedure which the Tribunal shall follow under sub-section (6) of section 83;
(xxiv)the form in which the annual report is to be submitted and the matters which such report shall contain under section 98; and
(xxv)any other matter which is required to be, or may be, prescribed.