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 3] [Entire Act]

Union of India - Section

Section 18 in The Coal Mines (Conservation and Development) Act, 1974

18. Power to make rules.—

(1)The Central Government may, by notification, and subject to the condition of previous publication, make rules to carry out the provisions 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 measures to be taken for the purpose of conservation of coal and maintenance of safety in coal mines;
(b)the measures to be taken for the development of coal mines;
(c)the manner in which, and the conditions subject to which, sums at the credit of the Coal Mine Conservation and Development Account may be applied;
(d)the form in which the Coal Mine Conservation and Development Account shall be kept;
(e)any other matter which is required to be, or may be, prescribed.
(3)Any rule made under the provisions of this Act may provide that the contravention thereof shall be punishable with imprisonment for a term which may extend to three months, or with fine which may extend to two thousand rupees, or with both.
(4)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 session 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.