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 12] [Entire Act]

Union of India - Section

Section 37 in The International Airports Authority Act, 1971

37. Power of the Authority to make regulations.

(1)The Authority may make regulations not inconsistent with this Act and the rules made thereunder to provide for all matters for which provision is necessary or expedient for the purpose of giving effect to the provisions of this Act.
(2)Without prejudice to the generality of the foregoing power, such regulations may provide for--
(a)the times and places of the meetings of the Authority and the procedure to be followed for the transaction of business at such meetings under sub-section (1) of section 8;
(b)the conditions of service and the remuneration of officers and other employees appointed by the Authority;
(c)the contracts or class of contracts which are to be sealed with the common seal of the Authority and the form and manner in which a contract may be made by the Authority;
(d)the storage or processing of goods in any warehouse established by the Authority under clause (d) of sub-section (3) of section 16 and the charging of fees for such storage or processing;
(e)the custody and restoration of lost property and the terms and conditions under which lost property may be restored to the person entitled thereto, under section 30;
(f)the disposal of any lost property in cases where such property is not restored under section 30;
(g)securing the safety of aircraft, vehicles, and persons using the airport and preventing danger to the public arising from the use and operation of aircraft in the airport;
(h)preventing obstruction within the airport for its normal functioning;
(i)prohibiting the parking or waiting of any vehicle or carriage within the airport except at places specified by the Authority;
(j)prohibiting or restricting access to any part of the airport;
(k)preserving order within the airport and preventing damage to property therein;
(l)regulating or restricting advertising within the airport;
(m)requiring any person, if so directed by an officer appointed by the Authority in this behalf, to leave the airport or any particular part of the airport; and
(n)generally for the efficient and proper management of the airport.
(3)[ The power to make regulations conferred by clause (b) of sub-section (2) shall include the power to give retrospective effect, from a date not earlier than the date of commencement of this Act, to such regulations or any of them but no retrospective effect shall be given to any regulation so as to prejudicially affect the interests of any person to whom such regulation may be applicable.] [Inserted by Act 72 of 1985, Section 3.]
(4)The Central Government shall cause every regulation made under this section to 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 regulation, or both Houses agree that the regulation should not be made, the regulation 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 regulation.]