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 5] [Entire Act]

Union of India - Section

Section 47 in The Air (Prevention And Control Of Pollution) Act, 1981

47. Power of State Government to supersede State Board

(1)If at any time the State Government is of opinion
(a)that a State Board constituted under this Act has persistently made default in the performance of the functions imposed on it by or under 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 State Board for such period, not exceeding six months, as may be specified in the notification:Provided that before issuing a notification under this sub-section for the reasons mentioned in clause (a), the State Government shall give a reasonable opportunity to the State Board to show cause why it should not be superseded and shall consider the explanations and objections, if any, of the State Board.
(2)Upon the publication of a notification under sub-section (1) superseding the State Board,
(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, by or under this Act, be exercised, performed or discharged by the State Board shall, until the State Board is reconstituted under sub-section (3), be exercised, performed or discharged by such person or persons as the State Government may direct;
(c)all property owned or controlled by the State Board shall, until the Board 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 six months, as it may consider necessary; or
(b)reconstitute the State Board by a fresh nomination or appointment, as the case may be, and in such case any person who vacated his office under clause (a) of sub-section (2) shall also be eligible for nomination or appointment:
Provided that the State Government may at any time before the expiration of the period of supersession, whether originally specified under sub-section (1) or as extended under this sub-section, take action under clause (b)of this sub-section.