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 34 in The Marine Products Export Development Authority Act, 1972

34. Power to make regulations .-(1) The Authority may make regulations not inconsistent with this Act and the rules made thereunder, for enabling it to discharge its functions under this Act.

(2)Without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:-
(a)the procedure to be followed at meetings of the Committees appointed by the Authority and the number of members which shall form a quorum at a meeting;
(b)the delegation to the Chairman, Members, Director, Secretary or other officers of the Authority of any of the powers and duties of the Authority under this Act;
(c)the travelling and other allowances of members of the Authority and of Committees thereof;
(d)the pay and allowances and leave and other conditions of service of officers (other than those appointed by the Central Government) and other employees of the Authority;
(e)the maintenance of its accounts;
(f)the maintenance of the registers and other records of the Authority and its various Committees;
(g)the appointment by the Authority of agents to discharge on its behalf any of its functions;
(h)the persons by whom, and the manner in which, payments, deposits and investments may be made on behalf of the Authority.
(3)No regulation made by the Authority shall have effect until it has been approved by the Central Government and published in the Official Gazette, and the Central Government, in confirming a regulation, may make any change therein which appears to it to be necessary.
(4)The Central Government may, by notification in the Official Gazette, cancel any regulation which it has confirmed and thereupon the regulation shall cease to have effect.
(5)[ Every regulation made under this section 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 regulation or both Houses agree that the regulation should not be made, the regulation 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 regulation.]