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 2] [Entire Act]

Union of India - Section

Section 24 in The National Commission For Minority Educational Institutions Act, 2004

24. Power to make rules

(1)The Central Government may, by notification in the Official Gazette, make rules for carrying out the provisions of this Act.
(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:
(a)the salaries and allowances payable to, and the other terms and conditions of the service of, the Chairperson and Members under sub-section (5) of section 5 and of the Secretary, officers and other employees under sub-section (2) of section 6;
(aa)[ the forms in which appeal under sub-section (3) of section 12-A and sub-section (3) of section 12-B shall be made;] [Inserted by Act 18 of 2006, Section 8 (w.e.f. 23.1.2006).]
(b)the financial and administrative powers to be exercised by the Chairperson under section 13;
(c)the form in which the annual statement of accounts shall be prepared under sub-section (1) of section 15;
(d)the form in, and the time at, which the annual report shall be prepared under section 16;
(e)any other matter which is required to be, or may be, prescribed.
(3)Every rule made under this Act 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 rule or both Houses agree that the rule should not be made, the rule 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 rule.