Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 6 docs - [View All]
Abdul Mabood Kazi And Ors. vs Board Of Wakfs And Ors. on 22 September, 2004
Syed Munavvaruddin Quadri vs The Chief Executive Officer, ... on 5 January, 2007
A.P.State Wakf Board, Rep. By Its ... vs Counsel For Petitioner: Mr.Abdul ...
Sayyad Badruddin Sayyad Murtuza ... vs Karnataka State Board Of Wakfs, ... on 12 August, 1994
Mr.Saifullah Khan vs Ministry Of Minority Affairs on 12 September, 2011

User Queries
[Complete Act]
Central Government Act
Section 110 in The Wakf Act, 1995
110. Powers to make regulations by the Board.
(1) The Board may, with the previous sanction of the State Government, make regulations not inconsistent with this Act or the rules made thereunder, for carrying out its functions under this Act.
(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) the time and places of the meetings of the Board under sub- section (1) of section 17;
(b) the procedure and conduct of business at the meetings of the Board;
(c) the constitution and functions of the committees and the Board and the procedure for transaction of business at the meetings of such committees;
(d) the allowances or fees to be paid to the Chairperson or members, of the Board or members of committees;
(e) the terms and conditions of service of the officers and other employees of the Board under sub- section (2) of section 24;
(f) the forms of application for registration of Wakfs further particulars to be contained therein and the manner and place of registration of Wakfs under sub- section, (3) of section 36;
(g) further particulars to be contained in the register of Wakfs under section 37;
(h) the form in which, and the time within which, the budgets of Wakfs may be prepared and submitted by the Mutawalli and approved by the Board under sub- section (1) of section 44;
(i) the books of accounts and other books to be maintained by the Board under section 79;
(j) fees payable for inspection of proceedings and records of the Board or for issue of copies of the same;
(k) persons by whom any order or decision of the Board may be authenticated; and
(l) any other matter which has to be, or may be, provided by regulations.
(3) All regulations made under this section shall be published in the Official Gazette and shall have effect from the date of such publication.