Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1] [Section 8] [Entire Act]

State of Assam - Subsection

Section 8(2) in The Assam Excise Act, 1910

(2)The State Government may, by notification applicable to the whole of the territories to which this Act applies, or to any district or local area comprised therein-
(a)appoint an officer who shall, subject to the control of the Boards have the control of the administration of the Excise Department and of the Collector of the Excise Revenue ;
(b)appoint any person, other than the District Collector who shall, subject to the control of the District Collector, exercise all or any of the powers or perform all or any of the duties of a Collector under this Act, or any other law for the time being in force relating to the excise revenue;
(c)appoint officers of the Excise Department of such classes and with such designations, powers and duties under this Act, as the State Government may think fit;
(d)order that all or any of the powers and duties assigned to any officer under clause (c) of this section shall be exercised and performed by any servant of the Government or any other person ;
(e)delegate to the Boards all or any of its powers under this Act;
(f)withdraw from any officer or person all or any of his powers or duties under this Act;
(g)authorise-
(i)the Board to delegate to the Excise Deputy Commissioner and also in such cases and such matters as the State Government may specify, to the Deputy Commissioner of a Division ;
(ii)the Excise Commissioner, and in such cases and in such matters as the State Government may specify, a Commissioner of a Division, subject to the control of the Boards to delegate to Collectors, and
(iii)Collectors, subject to the control of the Excise Commissioner and the Board, to delegate to subordinate officers.
Subject to such conditions and restrictions as may be prescribed by any rules made under Section 36, sub-section (2), clause (a), any powers conferred upon, or delegated to or exercised in respect of the Excise Revenue by the Board, the Excise Commissioner, Commissioners of Divisions and Collectors, respectively, by or under the provisions of this Act or of any other law for the time being in force relating to excise.