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 12] [Entire Act]

Union of India - Section

Section 28 in The Legal Services Authorities Act, 1987

28. Power of State Government to make rules.—

(1)The State Government in consultation with the Chief Justice of the High Court 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, such rules may provide for all or any of the following matters, namely:—
(a)the number, experience and qualifications of other members of the State Authority under clause (c) of sub-section (2) of section 6;
(b)the powers and functions of the Member-Secretary of the State Authority under sub-section (3) of section 6;
(c)the terms of office and other conditions relating thereto, of members and Member-Secretary of the State Authority under sub-section (4) of section 6;
(d)the number of officers and other employees of the State Authority under sub-section (5) of section 6;
(e)the conditions of service and the salary and allowances of officers and other employees of the State Authority under sub-section (6) of section 6;
(f)the experience and qualifications of Secretary of the High Court Legal Services Committee under sub-section (3) of section 8A;
(g)the number of officers and other employees of the High Court Legal Services Committee under sub-section (5) of section 8A and the conditions of service and the salary and allowances payable to them under sub-section (6) of that section;
(h)the number, experience and qualifications of members of the District Authority under clause (b) of sub-section (2) of section 9;
(i)the number of officers and other employees of the District Authority under sub-section (5) of section 9;
(j)the conditions of service and the salary and allowances of the officers and other employees of the District Authority under sub-section (6) of section 9;
(k)the number, experience and qualifications of members of the Taluk Legal Services Committee under clause (b) of sub-section (2) of section 11A;
(l)the number of officers and other employees of the Taluk Legal Services Committee under sub-section (3) of section 11A;
(m)the conditions of service and the salary and allowances of officers and other employees of the Taluk Legal Services Committee under sub-section (4) of section 11A;
(n)the upper limit of annual income of a person entitling him to legal services under clause (h) of section 12, if the case is before a court, other than the Supreme Court;
(o)the experience and qualifications of other persons of the Lok Adalats other than referred to in sub-section (4) of section 19;
(p)any other matter which is to be, or may be, prescribed.