Mobile View
Main Search Forums Advanced Search Disclaimer
User Queries
[Section 40] [Complete Act]
Central Government Act
Section 40(2) in The Delhi Sikh Gurdwaras Act, 1971
(2) In particular, and without prejudice to the generality of the foregoing powers, such regulations; may provide for all or any of the following matters, namely.-
(a) date for election
(b) fees and allowances to which office- bearers and other members of the Executive Board or other members of the Committee or of a sub- committee shall be entitled for attending meetings or any other work of the Executive Board, Committee or sub- committee respectively;
(c) the periods of interval at which meetings of the Executive Board shall be hold, the manner in which meetings of the Committee or the Executive Board or any sub- committee shall be convened, the quorum for the transaction of business thereat and the rules of procedure to be followed for transaction of business at meetings of the Committee, the Executive Board or any sub- committee;
(d) the manner in which a majority decision of the Executive Board shall be obtained by circulation to its, office- bearers and members of any matter requiring decision;
1. Subs. by Act 46 of 1974, s. 6. 2. Omitted by s. 7, ibid.
(e) the matters in respect of which powers may be exercised or duties performed by the President or other office- bearers of the Executive Board or by any officer or other employee of the Committee;
(f) the terms and conditions of service of officers and other em- ployees of the Committee including recruitment, transfer, fixation of seniority, promotion of, and disciplinary action or punishment against, such officers and other employees;
(g) any other functions or religious or charitable acts which, in addition to those specified in section 24, may be performed or done by the Committee, and the conditions and restrictions subject to which those functions or acts shall be performed or done;
(h) the manner in which cash or other moneys of the Gurdwara Fund shall be deposited or invested;
(i) the form in which the budget of the Committee shall be presented;
(j) the form in which the accounts of the Committee shall be maintained and the publication of such accounts;
(k) the manner in which any regulations or orders made thereunder shall be published or widely made known by affixing copies thereof in conspicuous public places, by publishing the same by beat of drum or by advertisement in local newspapers;
(l) any other matter which has to be, or may be, prescribed.