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 38] [Entire Act]

State of Telangana - Subsection

Section 38(2) in Telangana Urban Areas (Development) Act, 1975

(2)Upon the publication of a notification under subsection (1)-
(i)all the powers and functions of the Authority and of its Chairman [and Vice-Chairman] [The word 'Vice-Chairman' inserted by Act No.7 of 1984.] shall, during the period specified in the notification under sub-section (1), be exercised and performed by the Special Officer; and
(ii)all property vested in the Authority shall, during the period specified in the notification, vest in the Government.