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]

Union of India - Section

Section 29 in The National Trust for Welfare of Persons with Autism, Cerebral Palsy, Mental Retardation and Multiple Disabilities Act, 1999

29. Power of Central Government to supersede Board .-(1) If the Central Government on the complaint of a registered organisation or otherwise has reason to believe that the Board is unable to perform or has persistently made default in the performance of the duties imposed on it, the Central Government may issue notice to the Board asking why it should not be superseded:

Provided that no order superseding the Board shall be made by the Central Government, unless a notice affording reasonable opportunity to the Board has been given in writing that why it should not be superseded.
(2)The Central Government after recording its reasons in writing and by issuing a notification in the Official Gazette supersede the Board for a period of not more than six months:Provided that on the expiration of the period of supersession, the Central Government may reconstitute the Board, in accordance with section 3.
(3)Upon the publication of the notification under sub-section (2),-
(a)all the Members of the Board shall, notwithstanding that their term of office had not expired as on the date of supersession, vacate their office as such Members;
(b)all the powers and duties which may, by or under the provisions of this Act, be exercised or performed by or on behalf of the Trust shall, during the period of supersession, be exercised and performed by such person or persons as the Central Government may direct.
(4)On the expiration of the period of supersession specified in the notification issued under sub-section (2), the Central Government may-
(a)extend the period of supersession for such further period as it may consider necessary so that the total period of supersession does not exceed more than six months; or
(b)reconstitute the Board in the manner provided in section 3.