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 68 in THE NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE PROFESSIONS ACT, 2021

68. Power of State Government to make rules.—

(1)The State Government may, by notification, make rules to carry out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing powers under sub-section (1), such rules may provide for the following matters, namely:--
(a)the qualifications and experiences of the member of the State Council under clause (e) of sub- section (3) of section 22;
(b)the qualifications and experiences of the member of the State Council under clause (f) of sub- section (3) of section 22;
(c)the travelling and other allowances for the Member of the State Council under sub-section (2) of section 23;
(d)the time, place and manner of rule of procedure in respect to transaction of business at meetings including quorum of the State Council under sub-section (1) of section 26;
(e)the salaries, allowances and other conditions of services of the Secretary, other officers and employees of the State Council under sub-section (2) of section 28;
(f)the fees for registration in the State Register under sub-section (1) of section 33;
(g)the form of certificate of registration under sub-section (3) of section 33;
(h)the fee and form of duplicate certificate under section 34;
(i)the fee and the manner of payment of such fee under sub-section (1) of section 35;
(j)the fee for restoration of name in the State Register under proviso to sub-section (2) of section 35;
(k)the fee for restoration of name in the State Register under section 37;
(l)the manner of application of fund for expenses incurred in discharge of the functions of the State Council under sub-section (3) of section 51;
(m)the form and time for preparing annual report under section 53; and
(n)any other matter which is required to be, or may be, specified by rules or in respect for which provision is to be made by rules.
(3)Every rule made by the State Government under this Act shall be laid, as soon as may be after it is made, before each House of State Legislature, where there are two Houses and where there is one House of State Legislature, before that House.