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 4] [Entire Act]

State of Tamilnadu - Section

Section 6A in Tamil Nadu Manual Workers (Regulation of Employment and Conditions of Work) Act, 1982

6A. [ Amalgamation of Boards. [Inserted by the Tamil Nadu Manual Workers (Regulation of Employment and Conditions of Work) Amendment Act, 2003 (Tamil Nadu Act 32 of 2003).]

(1)Where the Government are satisfied that it is necessary in the public interest or for the purpose of securing the proper management of any Board, that two or more Boards should be amalgamated, the Government may formulate a proposal for amalgamation and shall publish such proposal in the Tamil Nadu Government Gazette and in not less than one Tamil daily newspaper having wide circulation in the State.
(2)Any member of the Board concerned, any manual worker registered under any scheme administered by such Boards or any other person likely to be affected, may, within thirty days from the date of publication of the proposal for amalgamation in the Tamil Nadu Government Gazette or in the Tamil daily newspaper, whichever is later, file objection or suggestion to the proposed amalgamation before the Government.
(3)The Government may, after considering the objections and suggestions, if any, pass an order approving or modifying the proposal or pass such other order as they deem fit. The order shall specify the constitution and authorities of the Board and shall contain the duties, liabilities and obligations of such Board and such other incidental, consequential and supplemental provisions as may, in the opinion of the Government, be necessary to give effect to the order.
(4)Every order made under sub-section (3) shall be published in the Tamil Nadu Government Gazette.
(5)On and from the date of order of amalgamation, the assets, liabilities, properties, rights and interests and the records, registers and other documents of the Boards so amalgamated shall stand transferred to the amalgamated Board.]