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 8 in Diplomatic and Consular Officers (Oaths and Fees) Act, 1948

8. Power to make rules.-

(1)The Central Government may, [by notification in the official Gazette,] [Inserted by Act 04 of 1986, section 2] 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 prescribe-
(a)the scale of fees leviable under this Act and the manner in which such fees shall be levied and collected;
(b)the remuneration, if any, payable to a diplomatic or consular officer in the execution of any of the duties vested in him by this Act;
(c)the registers to be kept and the returns to be made in pursuance of this Act; and
(d)the manner in which copies of tables of fees may be published and distributed.
(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 session aforeside, both Houses agree in making any modification in the rule or both Houses agree taht the rule should not be made, the rule shall thereafter have effect only in such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.] [Inserted by Act 02 of 1973, section 3]