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 West Bengal - Section

Section 27 in West Bengal Agricultural Produce Marketing (Regulation) Act, 1972

27. [ Supervisory power of the Director and the Board and appeal to the State Government.- (1) The Director or the Board may at any time call for and examine any record from a market committee for the purposes of satisfying himself or itself, as the case may be, as to the legality or propriety of any decision or order passed by such market committee and may, after giving an opportunity to the market committee of being heard, pass such order thereon as considered fit and proper :

Provided that the Director or the Board when he or it, as the case may be, calls for any record from a market committee, shall also notify the other about such action and the other, as the case may be, shall not in such a case take any action.
(2)The Director or the Board may, pending the examination and disposal of the matter under sub-section (1), direct that the execution of the decision or order of the market committee be stayed.
(3)The market committee, if dissatisfied with the decision of the Director or the Board under sub-section (1), or any person aggrieved by the refusal to stay the execution of the decision or order of the market committee, may prefer an appeal to the State Government within such time and in such manner as may be prescribed.] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 21.]