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 128 in Finance Act, 2015

128. Power of Central Government to make rules.

(1)The Central Government may, by notification, make rules for carrying out the provisions of this Chapter.
(2)Without prejudice to the generality of the powers conferred by sub-section (1), such rules may provide for -
(a)such other amounts referred to in clause (c) of sub-section (2) of section 122;
(b)the utilisation of the Fund for the purposes under sub-section (3) of section 122;
(c)the composition of the Committee for managing the Fund under sub-section
(2)of section 123;
(d)the manner of administration of the Fund and the procedure relating to holding of the meetings of the Committee under sub-section (2) of section 123;
(e)the manner of giving notice to the public about the existence of the unclaimed amounts under sub-section (2) of section 125;
(f)any other matter which is required to be, or may be, prescribed.
(3)Every rule 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 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.