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 19] [Entire Act]

State of Bihar - Subsection

Section 19(2) in Bihar Integrated Check-Post Authority Act, 2011

(2)Upon the publication of a notification under sub-section (1) superseding the Authority -
(a)Chairman and all other 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 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 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 Government.