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 0] [Section 32] [Entire Act]

State of West Bengal - Subsection

Section 32(2) in The West Bengal Development Corporation Act, 1954

(2)Upon the publication of a notification under sub-section (1) superseding the Corporation or a Board-
(a)all the members of the Corporation or the Board shall as from the date of supersession vacate their offices as such members;
(b)all the powers and duties which may by or under the provisions of this Act or of any other law be exercised or performed by or on behalf of the Corporation or the Board shall during the period of supersession be exercised and performed by such person or persons as the State Government may direct;
(c)all property vested in the Corporation shall during the period of supersession vest in the State Government.