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 53 in The Dam Safety Act, 2021

53. Power of State Government to make rules.-

(1)The State Government may, by notification, make rules to carry out the provisions of this Act.
(2)In particular, and without prejudice to the foregoing power, such rules may provide for all or any of the following matters, namely: -
(a)the times and places of the meetings of the State Committee and the procedure to be followed at such meetings under sub-section (1) of section 13;
(b)the expenditure incurred on the meetings of the State Committee under sub-section (3) of section 13;
(c)the fee and allowances paid to the specialist members or expert invitees of the State Committee or its sub-committees under sub-section (4) of section 13;
(d)the organisational structure and work procedure of State Dam Safety Organisation under sub-section (3) of section 14;
(e)the qualifications and experience of the officers and other employees of the State Dam Safety Organisation in the field of dam safety or such other field under sub-section (1) of section 15;
(f)the functions, powers, and terms and conditions of service of the employees of the State Dam Safety Organisation under sub-section (2) of section 15;
(g)the dam safety measures in respect of dams other than specified dams under section 46;
(h)any other matter which is to be, or may be, prescribed or in respect of which provision is to be made by the State Government by rules.
(3)Every rule made by a State Government under this Act shall be laid, as soon as may be after it is made, before the State Legislature, where it consists of two Houses, or where such legislature consists of one House, before that House.