Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 41 docs - [View All]
Ramanlal Hemlal Bhatiya And Ors. vs State Of Maharashtra And Ors. on 6 October, 2004
Isherdas Sahni And Brothers vs The District Magistrate, Lucknow ... on 20 April, 1971
K. Viswanathan vs Namakchand Gupta And Anr. on 23 October, 1953
Netram Agarwalla vs The State on 15 July, 1955
Sree Raghavendra Films, Rep. By ... vs Government Of A.P. Rep. By The ... on 7 April, 1995

Loading...
User Queries
[Complete Act]
Central Government Act
Section 8 in The Cinematograph Act, 1952
8. Power to make rules.
(1) The Central Government may, by notification in the Official Gazette, make rules for the purpose of carrying into effect the provisions of this Part.
(2) 2[ In particular, and without prejudice to the generality of the foregoing power, rules made under this section may provide for--
(a) the allowances or fees payable to the members of the Board;
(b) the terms and conditions of service of the members of the Board;
(c) the manner of making an application to the Board for a certificate and the manner in which a film has to be examined by the Board and the fees to be levied therefor;
(d) the association of regional officers in the examination of films, the conditions and restrictions subject to which regional officers may be authorised under section 7B to issue provisional certificates and the period of validity of such certificates;
(e) the manner in which the Board may consult any advisory panel in respect of any film;
(f) the allowances or fees payable to the members of advisory panel;
(g) the marking of the films;
(h) the allowances or fees payable to the members of the Tribunal;
(i) the powers and duties of the Secretary to, and other employees of, the Tribunal;
(j) the other terms and conditions of service of the Chairman and members of, and the Secretary to, and other employees of, the Tribunal;
(k) the fees payable by the appellant to the Tribunal in respect of an appeal;
(l) the conditions (including conditions relating to the length of films in general or any class of films, in particular) subject to which any certificate may be granted, or the circumstances in which any certificate shall be refused;
(m) any other matter which is required to be or may be prescribed.]
(3) 3[ Every rule made by the Central Government under this Part shall be laid, as soon as may be after it is made, before each
1. Subs. by Act 49 of 1981, s. 17 (w. e. f. 1- 6- 1983 ). 2. Subs. by s. 18, ibid. (w. e. f. 1- 6- 1983 ). 3. Subs. by Act 25 of 1973, s. 4, for the former sub- section.
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.]