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 1] [Entire Act]

Union of India - Section

Section 4 in The National Dairy Development Board Act, 1987

4. Incorporation of National Dairy Development Board.-

(1)The National Dairy Development Board is hereby constituted a body corporate by the same name, and as such body corporate, it shall have perpetual succession and a common seal with power, subject to the provisions of this Act, to acquire, hold and dispose of property and to contract, and shall, by that name, sue and be sued.
(2)The head office of the National Dairy Development Board shall be at Anand in the State of Gujarat.
(3)The National Dairy Development Board may establish units, offices, branches or agencies at any such place in or outside India as it may consider necessary.