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 7] [Entire Act]

Union of India - Section

Section 26 in The Cantonments Act, 2006

26. Special power of the Chief Executive Officer

.-(1) The Chief Executive Officer may direct the execution of any work or the doing of any act, in public interest and in accordance with the provisions of this Act and the rules made thereunder, and incur such expenditure as may be necessary in executing such work or doing such act, as the case may be, subject to the financial limits which the Board may by resolution determine subject to general guidelines issued by the Director General, Defence Estates with the approval of the Central Government.
(2)The Chief Executive Officer may, in case of emergency, direct the execution of any work or the doing of any act which would ordinarily require the sanction of the Board and immediate execution or doing of which is in his opinion, necessary for the service or safety of the public, and may direct that the expense of executing such work or doing such act shall be paid from the cantonment fund:Provided that-
(a)he shall not act under this section without the previous sanction of the President or, in his absence, of the Vice-President;
(b)he shall not act under this section in contravention of any order of the Board prohibiting the execution of any particular work or the doing of any particular act; and
(c)he shall report forthwith the action taken under this section and the reasons therefor to the Board. Elections