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]

Union of India - Section

Section 46 in The Tripura University Act, 2006

46. Special powers of Secretary.

(1)The Secretary may, of his own motion, call for and examine an order passed or proceeding recorded by an authority under this Act and may make such enquiry or cause such enquiry to be made and subject to the provisions of this Act may pass such order thereon as he thinks fit.
(2)The Secretary shall not pass any order under sub-section (1) if, -
(a)the time for appeal or revision against that order has not expired; or
(b)the order has been made the subject of an appeal to the Appellate Tribunal or of a revision in the High Court; or
(c)more than four years have expired after the passing of the order; or
(d)that is prejudicial to the revenue.
(3)No order under this section shall be passed unless the concerned person and the authority whose order is under revision have had a reasonable opportunity of being heard.
(4)In computing the period referred to in clause (c) of sub-section (2), the time during which the proceedings before the Secretary remained stayed under the orders of a Civil Court or other competent authority will be excluded.