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 27 in The Delhi Apartment Ownership Act, 1986

27. Power to make rules.—

(1)The Central Government may, by notification in the Official Gazette, make rules to carry out the provisions 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)the purposes, other than the purposes specified in section 2, for which any multi-storeyed building may be utilised;
(b)the type of independent uses, other than the uses specified in clause (c) of section 3, which may be made of an apartment;
(c)the community and commercial facilities which may be included in common areas and facilities under sub-clause (vii) of clause (j) of section 3;
(d)the scales of composition fees which may be paid under section 8 for the breach of the terms and conditions of any lease or sub-lease;
(e)the scales in accordance with which compensation, to be paid for the ejectment of an apartment owner from his apartment, shall be determined as required by sub-section (7) of section 8;
(f)the form and manner in which, and the period within which, an instrument referred to in clause (b) of section 9, shall be executed and registered;
(g)the form in which the Register of Deeds of Apartments under the Delhi Apartment Ownership Act, 1986 and the index relating thereto shall be kept and the particulars which such Register shall contain as required by sub-section (2) of section 14;
(h)any other matter which is required 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.