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 12] [Entire Act]

Union of India - Section

Section 11 in Forward Contracts (Regulation) Act, 1952

11. Power of recognised association to make bye-laws. –

(1)Any recognised association may, subject to the previous approval of the Central Government, make bye-laws for the regulation and control of forward contracts.
(2)In particular, and without prejudice to the generality of the foregoing power, such bye-laws may provide for ----
(a)the opening and closing of markets and the regulation of the hours of trade;
(b)a clearing-house for the periodical settlement of contracts and differences thereunder, the delivery of, and payment for, goods, the passing on of delivery orders and for the regulation and maintainance of such clearing house;
(c)the number and classes of contracts in respect of which settlements shall be made or differences paid through the clearing house;
(d)fixing, altering or postponing days for settlement;
(e)determining and declaring market rates; including opening, closing, highest and lowest rates for goods;
(f)the terms, conditions and incidents of contracts including the prescription of margin requirements, if any, and conditions relating thereto, and the forms of contract in writing;
(g)regulating the entering into, making performances, rescission and termination of contracts, including contracts between members or between a commission agent and his constituent, or between a broker and his constituent, or between a member of the recognised association and a person who is not a member, and the consequences of default or insolvency on the part of a seller or buyer or intermediary, the consequences of a breach or omission by a seller or buyer and the responsibility of commission agents and brokers who are not parties to such contracts;
(h)the admission and prohibition of specific classes or types of goods or of dealings in goods by a member of the recognised association;
(i)the method and procedure for the settlement of claims or disputes including the settlement thereof by arbitration;
(j)the levy and recovery of fees, fines and penalties;
(k)the regulation of the course of business between parties to contracts in any capacity;
(l)the fixing of scale of brokerage and other charges;
(m)the making, comparing, settling and closing of bargains;
(n)the regulation of fluctuations in rates and prices;
(o)the emergencies in trade which may arise and the exercise of powers in such emergencies including the power to fix maximum and minimum prices;
(p)the regulation of dealings by members for their own account;
(q)the limitations on the volume of trade done by any individual member;
(r)the obligation of members to supply such information or explanation and to produce such books relating to their business as the governing body may require.
(3)The bye-laws made under this section may -
(a)specify the bye-laws the contravention of any of which shall make a contract entered into otherwise than in accordance with the bye-laws void under sub-section (2) of Section 15;
(aa)specify the bye-laws the contravention of any of which shall make a forward contract entered into otherwise than in accordance with bye-laws illegal under sub-section (3 A) of Section 15;
(b)provide that the contravention of any of the bye-laws shall --
(i)render the member concerned liable to fine; or
(ii)render the member concerned liable to expulsion or suspension from the recognised association or to any penalty of a like nature not involving the payment of money.
(4)Any bye-laws made under this section shall be subject to such conditions in regard to previous publication as may be prescribed and when approved by the Central Government, shall be published in the Gazette of India;Provided that the Central Government may, in the interest of the trade or in the public interest, by order in writing, dispense with the condition of previous publication in any case.