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 61 in The Mumbai Metropolitan Region Specified Commodities Markets (Regulation of Location) Act, 1983

61. Power of State Government to call for record of any case.

- (i) The State Government may, on its own motion, or on receipt of a report under Section 53, or on an application made by an affected person, call for the record of any case which has been decided under this Act or the rules, regulations and by-laws made thereunder by a committee or the Metropolitan Commissioner or any officer and in which no appeal has been filed or an appeal, if any, is filed and disposed of; if it appears to the State Government that such committee or the Metropolitan Commissioner or officer,-(a)has exercised a jurisdiction not vested in it or him by law; or(b)has failed to exercise a jurisdiction vested in it or him; or(c)has acted in the exercise of its or his jurisdiction illegally or with material irregularity,the State Government may make such order in the case as it thinks fit.
(2)No order shall be passed under this section which adversely affects any person unless such person has been given a reasonable opportunity of rendering an explanation.
(3)No such record shall be called by the State Government after one year from the date of the passing of the order.
(4)The order passed by the State Government under this section shall be final and conclusive.