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 6] [Entire Act]

Union of India - Section

Section 28 in Forward Contracts (Regulation) Act, 1952

28. Power to make rules.--

(1)The Central Government may, by notification in the official Gazette, make rules for the purpose of carrying into effect the objects of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for,--
(a)the terms and conditions of service of members of the Commission;
(b)the manner in which applications for recognition may be made under Section 5 and levy of fees in respect thereof;
(c)the manner in which any inquiry for the purpose of recognising any association may be made and the form in which recognition shall be granted;
(cc)the manner in which the application for certificates of registration may be made under Section 14A and the levy of fees in respect of such application;
(d)the particulars to be contained in the annual reports of recognised associations;
(e)the manner in which bye-laws to be made, amended or revised under this Act shall, before being so made, amended or revised, be published for criticism;
(f)the constitution of the advisory committee established under Section 25, the terms of office of and the manner of filling vacancies among members of the committee; the interval within which meetings of the advisory committee may be held and the procedure to be followed at such meetings; and the matters which may be referred by the Central Government to the advisory committee for advice;
(g)any other matter which is to be or may be prescribed.
(3)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 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.