36. Power to make rules.
(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 principles governing the calling up of persons for national service;
(b) the form and contents of the National Service Register;
(c) the form in which the certificate of registration is to be issued;
(d) the manner of notification of preference for any branch of the Armed Forces of the Union;
(e) the manner of notification of change of name or address of, or acquisition of academic or professional qualification or distinctions by, a qualified person registered under this Act;
(f) the circumstances under which fresh certificates of registration in place of certificates which have been lost, destroyed or defaced may be issued;
(g) the form and contents of the notice for examination of physical and mental fitness;
(h) the scale in accordance with which travelling and other allowances may be paid to medical or other authority or specialist or to any qualified person undergoing any exami- nation of physical and mental fitness and the scale according to which compensation may be paid for loss of remunerative time;
(i) the priorities in accordance with which qualified persons may be enlisted for national service
(j) the form and contents of the enlistment notice and the manner of service thereof;
(k) the scales of salary, wages, allowances, pensions, disability and death compensations and other financial benefits admissible to those performing national service;
(l) the scales of travelling allowances required to be paid under this Act;
(m) the authority by which and conditions subject to which prior discharge from national service may be made;
(n) the form of discharge certificate;
(o) the manner of application for a certificate of postponement of liability to be called up for national service or for renewal
thereof and the time within which such application for re- newal should be made;
(p) the conditions of reinstatement of persons released from employment in the national service and matters connected therewith;
(q) further inquiry which may be made by the National Service (Hardship) Committee where reinstatement of qualified persons released from employment in the national service is refused or denied or where such reinstatement is represented to be impracticable;
(r) the preservation of rights of provident fund, etc., of qualified persons rendering national service;
(s) the information relating to qualified persons which every District Magistrate shall furnish to the State Government;
(t) any other matter which is required to be, or may be prescribed under this Act.
(3) Any rule made under this Act may provide that a contravention of the rules shall be punished with imprisonment for a term not exceeding six months, or with fine not exceeding one thousand rupees, or with both.