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]

State of Maharashtra - Section

Section 25 in The Maharashtra Private Security Guards (Regulation of Employment and Welfare) Act, 1981

25. Supersession of the Board.

(1)If the State Government, on consideration of the report referred to in sub-section (1) of section 24 or otherwise, is of the opinion-
(a)that the Board is unable to perform and discharge its duties and functions; or
(b)that the Board has persistently made default in the performances and discharge of its duties and functions or has exceeded or abused its powers,
the State Government may, by notification in the Official Gazette, supersede the Board and reconstitute it in the prescribed manner, within a period of twelve months from the date of supersession. The period of supersession may be extended by the State Government for sufficient reasons by a like notification by not more than six months:Provided that, before issuing a notification under this sub-section on any of the grounds mentioned in clause (b), the State Government shall give a reasonable opportunity to the Board to show cause why it should not be superseded, and shall consider the explanations and objections, if any, of the Board.
(2)After the supersession of the Board and until it is reconstituted, the powers, duties and functions of the Board under this Act and any Scheme shall be exercised performed and discharged by the State Government, or by such officer or officers as the State Government may appoint for this purpose.
(3)When the board is superseded, the following consequences shall ensue, that is to say
(a)all the members of the Board shall, as from the date of publication of the notification under sub-section (1), vacate their office;
(b)all the powers, duties and functions, which may be exercised, performed or discharged by the Board shall, during the period of supersession, be exercised, performed or discharged by such person or persons as may be specified in the notification;
(c)ail funds and other property vesting in the Board shall, during the period of supersession, vest in the State Government; and on the reconstitution of the Board such funds and property shall revest in the Board.