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] [Entire Act]

Union of India - Section

Section 28 in Brahmaputra Board Act, 1980

28. Power to make rules.-

(1)The Central Government may, by notification in the Official Gazette, make rules to carry out the purposes of this Act.
(2)Without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the matters with respect to the standing committee of the Board referred to in sub-section (8) and (9) of section 4;
(b)the term of office of members (other than the ex officio members), and other conditions of service of the members of the Board under section 5.
(c)the powers and duties of the chairman and Vice-Chairman under section 6;
(d)the term and conditions of service and the powers and duties of the General Manager under section 7;
(e)the terms and conditions of service of the Financial Adviser under section 8;
(f)the conditions and restrictions with respect to carrying out surveys and investigation and preparation of a Master Plan under sub-section (1) of section 12 and other matters relating thereto;
(g)the additional functions of the Board under clause (e) of sub-section (1) of section 13;
(h)the conditions and restrictions with respect to the general power of the Board under sub-section (1) of section 15 and other matters relating thereto;
(i)the form in which and the time when , the Board shall prepare its budget under section 20 and its annual report under section 21 , and the manner in which the accounts of the Board shall be maintained and audited under section 22;
(j)the manner in which the Central Government shall endeavour to resolve under sub-section (2) of section 23 the disputes referred to therein and the form and manner in which such disputes may be referred, under sub-section (3) of that section to arbitration;
(k)the conditions and restrictions with respect to the exercise of the power to enter under section 25 and other matters relating thereto;
(l)any other matter which is to be or may be prescribed or in respect of which provision is to be or may be made by rules