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] [Entire Act]

State of Bihar - Section

Section 110 in The Bihar State Housing Board Act, 1982

110. Supersession of the Board.

(1)If the Government are of opinion that the Board is unable to perform, or has persistently made default in performance of the duty imposed on it by or under this Act or has exceeded or abused its powers, they may, by notification supersede the Board for such period as may be specified in the notification:Provided that before issuing a notification under this sub-section, the Government shall by notice require the Board to show cause within such period as may be specified in the notice why it should not be superseded and shall consider the explanations and objections, if any, of the Board.
(2)Upon the publication of a notification under sub-section (1) dissolving the Board-
(a)the Chairman, and all the members of the Board shall, as from the date of supersession, vacate their offices as such,
(b)all the powers and duties which may, by or under the provisions of this Act, be exercised or performed by or on behalf of the Board and the Chairman shall during the period of supersession, be exercised and performed by such authority or person as the Government may direct,
(c)all funds and other property vested in the Board shall during the period of supersession vest in the authority or person referred to in clause (b), and
(d)all liabilities legally subsisting and enforceable against the Board shall be enforceable against the authority or person referred to in clause (b) to the extent the funds and properties vested in it or him.
(3)On the expiration of the period of supersession specified in the notification issued under sub-section (1), the Government may-
(a)extend the period of supersession for such further period as they may consider necessary; or
(b)reconstitute the Board in the manner provided in Section 4.