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 Rajasthan - Section

Section 19 in The Rajasthan Mica Act, 1958

19. Cancellation of licence.

(1)The State Government may, after giving the licensee a reasonable opportunity of being heard, cancel the license of any licensee who-
(a)is convicted of mi offence in respect of mica under this Act or under Chapter XVII of the Indian Penal Court (Central Act XLV of 1860) or under the Mines and Minerals (Regulation and Development) Act, [1957 (Central Act LXVII of 1957)] [Substituted by Rajasthan Act 43 of 1976.]; or
(b)is guilty of repeated failure to comply with any of the provisions of this Act:
Provided that the license shall not be cancelled solely by reason of a conviction from which the licensee has no right of appeal.
(2)A fresh license shall not, without the previous sanction of the State Government, be granted to any licensee whose license has been cancelled under this section.