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 30] [Entire Act]

State of Kerala - Subsection

Section 30(1) in Kerala Construction Workers' Welfare Fund Act, 1989

(1)If, on consideration of the report under section 29 or otherwise, the Government are of opinion that the Board has persistently made made default in the performance of the duties imposed on it by or under the provisions of this Act or the Scheme or has exceeded or abused its power the Government may, by notification in the Gazette, supersede the Board for such period not exceeding six months as may be specified in the notification:Provided that before issuing a notification under this sub-section, the Government shall give a reasonable opportunity to the Board to show cause why it should not be superseded and shall consider the explanation and objections, if any, of the Board.