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 1] [Entire Act]

Union of India - Section

Section 29 in The Orphanages And Other Charitable Homes (Supervision And Control) Act, 1960

29. Power of State Government to make rules.-

(1)The State Government may, by notification in the Official Gazette, make rules to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)all matters relating to, or in connection with, elections, to the Board under clause (b) of sub- section (2) of section 5 and the election of the Chairman;
(b)the disqualifications for membership of the Board and the procedure to be followed in removing a member who is or becomes subject to any disqualification;
(c)the funds of the Board;
(d)the travelling and other allowances to be drawn by members of the Board;
(e)the appointment of staff for enabling the Board to perform its functions efficiently under this Act and their recruitment and conditions of service;
(f)the calling of returns and other information by the State Government from the Board and the managing committees;
(g)the form in which an application for certificate of recognition may be made, the particulars to be contained in such application and the form in which, and the conditions subject to which, such certificate may be granted;
(h)the maintenance of registers and accounts by the Board and the audit of its accounts;
(i)any other matter which is to be, or may be, prescribed.
(3)All rules made under this Act shall, as soon as may be after they are made, be laid before the State Legislature.