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 53] [Entire Act]

State of Himachal Pradesh - Subsection

Section 53(1) in H.P. Agricultural and Horticultural Produce Marketing (Development And Regulation) Act, 2005

(1)The Managing Director of the Board may,-
(a)inspect or cause to be inspected the accounts and offices of the Committee;
(b)hold inquiry into the affairs of a Committee;
(c)call from a Committee's return, statement, accounts or reports which he may think fit to require such Committee to furnish;
(d)require a Committee to take into consideration-
(i)any objection on the ground of illegality, inexpediency or impropriety which appears to him to exist to the doing of anything which is about to be done or is being done by or on behalf of such Committee; or
(ii)any information he is able to furnish and which appears to him to necessitate the doing of a certain thing by such Committee.