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 4] [Entire Act]

Union of India - Section

Section 4E in The Indian Red Cross Society Act, 1920

4E. Powers of the President to supersede the Managing Body.

(1)If, at any time, the President is of opinion
(a)that there has been gross failure in the management of the affairs of the Society by the Managing Body; or
(b)that the Managing Body is acting in a manner which is prejudicial to carrying out the objectives of the Society, the President array, by order in writing, supersede the Managing Body for such period, not exceeding six months, as may be specified in the order:
Provided that before issuing an order under this sub-section, the President shall give a reasonable opportunity to the Managing Body to show cause why it should not be superseded and shall consider the explanations and objections, if any, of the Managing Body.
(2)Upon the issue of an order under sub-section (1) superseding the Managing Body,
(a)all the members of the Managing Body shall, as from the date of supersession, vacate their offices as such;
(b)all the powers, functions and duties which may, under the provisions of this Act or the rules made thereunder, be exercised or discharged by or on behalf of the Managing Body shall, until the Managing Body is reconstituted, be exercised and discharged by such person or body of persons as the President may appoint in this behalf.
(3)On the expiration of the period of supersession specified in the order issued under sub-section (1), the President may extend the period of supersession for a further period not exceeding six months as may be recommended by the person or body of persons appointed under clause (b) of sub-section (2):Provided that the President may, at any time before the expiration of the period of supersession, whether as originally specified under sub-section (1) or extended under this sub-section, take such steps as are necessary to reconstitute the Managing Body in accordance with the provisions of section 4B.]