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 72] [Entire Act]

Union of India - Section

Section 12 in Government of India Act, 1935

12.

(1)In the exercise of his functions the Governor-General shall have the following special responsibilities, that is to say,-
(a)the prevention of any grave menace to the peace or tranquillity of India or any part thereof;
(b)the safeguarding of the financial stability and credit of the Federal Government;
(c)the safeguarding of the legitimate interests of minorities;
(d)the securing to, and to the dependants of, persons who are or have been members of the public services of any rights provided or preserved for them by or under this Act and the safeguarding of their legitimate interests ;
(e)the securing in the sphere of executive action of the purposes which the provisions of Chapter III in of Part V of this Act are designed to secure in relation to legislation;
(f)the prevention of action which would subject goods of United Kingdom or Burmese origin imported into India to discriminatory or penal treatment ;
(g)the protection of the rights of any Indian State and the rights and dignity of the Ruler thereof ; and
(h)the securing that the due discharge of his functions with respect to matters with respect to which he is by or under this Act required to act in his discretion, or to exercise his individual judgment, is not prejudiced or impeded by any course of action taken with respect to any other matter.
(2)If and in so far as any special responsibility of the Governor-General is involved, he shall in the exercise of his functions exercise his individual judgment as to the action to be taken.