Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 7 docs - [View All]
Karnataka Industrial Areas ... vs The State Ofkarnataka on 16 December, 2010
Zila Parishad, Lucknow vs Ram Khelawan And Ors. on 14 November, 1975
Murugappa Kadanthiar vs The Inspector Of ... on 31 December, 1968
Bhailal Mohanlal Patel And Ors. vs Jadurai R. Vyas And Anr. on 13 October, 1961
Gujarat Municipal Finance Board vs Deputy Commissioner Of Income Tax on 4 May, 1996

[Complete Act]
Central Government Act
Section 28 in The River Boards Act, 1956
28. Power to make rules.
(1) The Central Government may, by notification in the Official Gazette, make rules to carry out the purposes of this Act.
(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 salaries, allowances and conditions of service of members of the Board;
(b) the matters in respect of which the Board may tender advice to the Governments interested under sub- clause (viii) of clause (a) of section 13;
(c) the matters in respect of which the Board may require a Government interested to furnish information;
(d) the manner in which the Central Government may assist the Government interested to execute any scheme prepared by the Board;
(e) the form in which, and the time within which, the budget and annual report of the Board may be prepared and forwarded to the Central Government and the Governments interested:
(f) the form and manner in which the accounts of the Board may be maintained, and the time at which, and the manner in which, such accounts may be audited;
(g) the returns and information which the Board may be required to furnish to the Central Government;
(h) the form and manner in which a dispute may be referred to arbitration under this Act;
(i) the procedure to be followed in arbitration proceedings under this Act;
(j) the manner of recruitment of the officers of a Board and the terms and conditions of service of such officers;
(k) any other matter which has to be, or may be, prescribed.
(3) 1[ Every rule made under this section 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.]