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 Rajasthan - Section

Section 54 in Rajasthan State Highways Act, 2014

54. Power of the State Government to supersede the Authority.

(1)If, at anytime, the State Government is of the opinion -
(a)that the Authority has persistently made default in complying with any direction issued by the State Government under this Act or in the discharge of the functions and duties imposed on it by or under the provisions of this Act; or
(b)that circumstances exist which render it necessary in the public interest so to do,
the State Government may, by notification in the Official Gazette, supersede the Authority for such period, not exceeding one year, as may be specified in the notification:Provided that before issuing a notification under this subsection for the reasons mentioned in clause (b), the State Government shall give a reasonable opportunity to the Authority to show cause why it should not be superseded and shall consider the explanations and objections, if any, of the Authority.
(2)Upon the publication of a notification under sub-section (1) superseding the Authority, -
(a)all the members shall, as from the date of supersession, vacate their offices as such;
(b)all the powers, functions and duties which may, or under the provisions of this Act, be exercised or discharged by or on behalf of the Authority, shall, until the Authority is reconstituted under sub-section (3), be exercised and discharged by such person or persons as the State Government may direct; and
(c)all property owned or controlled by the Authority shall, until the Authority is reconstituted under sub-section (3), vest in the State Government.
(3)On the expiration of the period of supersession specified in the notification issued under sub-section (1), the State Government may-
(a)extend the period of supersession for such further term, not exceeding one year, as it may consider necessary; or
(b)reconstitute the Authority by fresh appointment and in such a case, any person who vacated office under clause (a) of sub-section (2) shall not be deemed disqualified for appointment:
Provided that the State Government may, at any time before the expiration of the period of supersession whether as originally specified under sub-section (1) or as extended under this sub-section, take action under clause (b) of this sub-section.
(4)The State Government shall cause a notification issued under sub-section (1) or sub-section (3) and a full report of any action taken under this section and the circumstances leading to such action to be laid before the House of the State Legislature as soon as may be.