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 0] [Entire Act]

Union of India - Section

Section 65 in THE NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE PROFESSIONS ACT, 2021

65. Power of Central Government to make rules.—

(1)The Central Government may, by notification, make rules to carry out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing powers under sub-section (1), such rules may provide for all or any of the following matters, namely:--
(a)the qualifications and experiences of the Part-time Member of the Commission under sub-clause
(i)of clause (d) of sub-section (3) of section 3;
(b)the manner of selection of the Part-time Member of the Commission under sub-clause (ii) of clause (d) of sub-section (3) of section 3;
(c)the qualification, experience and manner of the selection of the Part-time Member of the Commission under sub-clause (iii) of clause (d) of sub-section (3) of section 3;
(d)the salaries, allowances and other conditions of service of the Chairperson and Vice-Chairperson of the Commission under sub-section (2) of section 4;
(e)the travelling and other allowances to the Part-time Member of the Commission under sub-section (3) of section 4;
(f)the rules of procedure with respect to the transaction of business at meetings of the Commission under sub-section (1) of section 7;
(g)the salaries, allowances and other conditions of service of the Secretary and other officers of the Commission under sub-section (2) of [section 9](#sec_9;
(h)the qualifications and experiences of members of the Professional Council under sub-section
(1)of section 10;
(i)the form of application and the manner of entering the name of person in the Central Register under section 16;
(j)the form, manner and fee of application for certificate of registration under sub-section (1) of section 17;
(k)the form of certificate of registration under sub-section (2) of section 17;
(l)the fees for and form of duplicate certificate under sub-section (3) of section 17;
(m)the form, manner and fees of application for additional entry in the Central Register under sub-section (1) of section 18;
(n)the qualifications, experiences and manner of appointment of members of Interim Commission under clause (k) of sub-section (2) of section 20;
(o)the form, manner, particulars and fees of the scheme under clause (b) of sub-section (2) of section 40;
(p)the manner of sums of money received by the Commission under clause (c) of sub-section (1) of section 46;
(q)the manner of application of fund for expenses incurred in discharge of the functions of the Commission under sub-section (2) of section 46;
(r)the form and time period for preparing annual report of the Commission under section 48; and
(s)any other matter which is required to be, or may be, specified by rules or in respect for which provision is to be made by rules.