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 2] [Entire Act]

State of Tamilnadu - Section

Section 9 in Tamil Nadu Marine Fishing Regulation Act, 1983

9. Cancellation, suspension, variation and amendment of licences and cancellation and suspension of certificate of registration.

(1)If the authorised officer is satisfied, either on a reference made to him in this behalf or otherwise, that-
(a)a licence granted under section 7 has been obtained by misrepresentation as to an essential fact; or
(b)the holder of licence has, without reasonable cause, failed to comply with the conditions subject to which the licence has been granted or has contravened any of the provisions of this Act, or any notification issued or rule made thereunder, then, without prejudice to any other penalty to which the holder of the licence may be liable under this Act, the said authorised officer may, after giving the holder of the licence a reasonable opportunity of showing cause, cancel or suspend the licence or forfeit the whole or any part of security, if any, furnished for the due performance of the conditions subject to which the licence has been granted.
(2)Subject to any rules that may be made in this behalf, the authorised officer may also vary or amend a licence granted under section 7.
(3)If the authorised officer is satisfied, either on a reference made to him in this behalf or otherwise, that -
(a)a certificate of registration issued under section 10 has been obtained by misrepresentation as to an essential fact; or
(b)the holder of a certificate of registration has, without reasonable cause, failed to comply with the conditions subject to which the certificate of registration has been issued or has contravened any of the provisions of this Act, or any notification issued, or rule made thereunder, then, without prejudice to any other penalty to which the holder of the certificate of registration may be liable under this Act, the authorised officer may, after giving the holder of the certificate of registration a reasonable opportunity of showing cause, cancel or suspend the certificate of registration.