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] [Section 47] [Entire Act]

Union of India - Subsection

Section 47(2) in The Air (Prevention And Control Of Pollution) Act, 1981

(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.