ACT NO. 46 OF 1947 1
[]
An Act to give effect to the Convention on the Privileges and
Immunities of the United Nations.
WHEREAS it is expedient to give effect to the Convention on the
Privileges and Immunities of the United Nations, and to enable similar
privileges and immunities to be enjoyed by other international
organisations and their representatives and officials:--
1. Short title.- This Act may be called the United Nations (Privileges and Immunities) Act, 1947 .
2. Conferment on United Nations and its representatives and officers of certain privileges and immunities.-
(1) Notwithstanding anything to the contrary contained in any other law, the provisions set out in the Schedule to this Act of the Convention on the Privileges and Immunities, adopted by the General Assembly of the United Nations on the 13th day of February, 1946 , shall have the force of law in India.
(2) The Central Government may, from time to time, by notification in the Official Gazette, amend the Schedule in conformity with any amendments, duly made and adopted, of the provisions of the said Convention set out therein.
3. Power to confer certain privileges and immunities on other international organisation and their representatives and officers.- Where in pursuance of any international agreement, convention or other instrument it is necessary to accord to any international organisation and its representatives and officers privileges and immunities in India similar to those contained in the provisions set out in the Schedule, the Central Government may, by notification 2[
in the Official Gazette, declare that the provisions set out in the Schedule shall, subject to such modifications, if any, as it may consider necessary or expedient for giving effect to the said agreement, convention or other instrument, apply mutatis mutandis to the international organisation specified in the notification and its representatives and officers, and thereupon the said provisions shall apply accordingly and, notwithstanding anything to the contrary contained in any other law, shall in such application have the force of law in India.
4. Power to make rules.- 1[
(1) ] The Central Government may 2[ , by notification in the Official Gazette,] make rules for carrying out the purposes of this Act.
(2) 1[ Every rule made under this Act shall 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 rule or both Houses agree that the rule should not be made the rule 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 rule.]