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] [Entire Act]

State of Maharashtra - Section

Section 7 in The Maharashtra Private Security Guards (Regulation of Employment and Welfare) Act, 1981

7. Power of State Government to appoint Board consisting of one person.

(1)Where by reason of the employers or the Security Guards refusing to recommend persons for representing them on the Board or for any reasons whatsoever, it appears to the State Government that it is unable to constitute a Board for Security Guards in accordance with the provisions of section 6, the State Government may, by notification in the Official Gazette, appoint a suitable person who shall hold office until a Board is duly constituted under section 6 for such Security Guards.
(2)The person so appointed shall be deemed to constitute the Board for the time being, and shall exercise all the powers and perform and discharge all the duties and functions conferred and imposed upon the Board by or under this Act and the Scheme made thereunder. He shall continue in office until the day immediately preceding the date of the first meeting of the Board constituted under section 6.
(3)The person constituting the Board shall receive such remuneration, from the fund of the Board, and the terms and other conditions of his service shall be such as the State Government may determine.