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] [Section 7] [Entire Act]

Union of India - Subsection

Section 7(1) in The Indian Iron And Steel Company (Taking Over Of Management) Act,1972

(1)Notwithstanding anything contained in sub-section (1) of section 3, if, at any time before the expiry of the [period of five years referred to in that sub-section or the further period specified in any directions issued under the proviso thereto] [Substituted by Act 36 of 1974 s. 6, for certain words (w.e.f. 28-6-1974). ], it appears to the Central Government that the purposes of the vesting of the management of the undertaking of the company in that Government have been fulfilled or for any other reason it is not necessary that the management of the undertaking of the company should remain vested in that Government, it may by order published in the Official Gazette relinquish the management of the undertaking of the company with effect from such date as may be specified in the order.