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 428] [Entire Act]

Union of India - Section

Section 3 in Government of India Act, 1935

3. (l) The Governor-General of India is appointed by His Majesty by a Commission under the Royal Sign Manual and has-

(a)all such powers and duties as are conferred or imposed on him by or under this Act ; and(b)such other powers of His Majesty, not being powers connected with the exercise of the functions of the Crown in its relations with Indian States, as His Majesty may be pleased to assign to him.
(2)His Majesty's Representative for the exercise of the functions of the Crown in its relations with Indian States is appointed by His Majesty in like manner and has such powers and duties in connection with the exercise of those functions (not being powers or duties conferred or imposed by or under this Act on the Governor-General) as His Majesty may be pleased to assign to him.
(3)It shall be lawful for His Majesty to appoint one person to fill both the said offices.