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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 41A in Andhra Pradesh Farmers Management of Irrigation Systems Act, 1997

41A. [ Power to give direction, etc. [Inserted by Act No. 1 of 1999, dated 1.1.1999.]

(1)Notwithstanding anything contained in this Act it shall be competent for the Government or, as the case may be, the Commissioner either on its own accord or on an application may issue such directions, as they may consider necessary, to any Farmers' Organisation for the proper working of the said organisation and such Farmers' Organisation shall implement those directions for effective functioning of the said Organisation.
(2)If in the opinion of the Government or, as the case may be, the Commissioner, the President or the Members of the Managing Committee of a Framers' Organisation.-
(i)wilfully omitted or refused to carry out the directions of the Government or the Commissioner for the proper working of the Organisation; or
(ii)abused his position or the power vested in him; or
(iii)is guilty of misconduct in the discharge of his duties; or
(iv)persistently defaulted in the performance of his functions and duties entrusted to him under the Act to the detriment of the functioning of the concerned organisation or has become incapable of such performance; or
(v)violated any of the provisions of the Act or the rules made thereunder; or
(vi)incurred any of the disqualifications under the provisions of the Act, the Government or, as the case may be, the Commissioner may proceed either suo motu or on a representation or application, and may remove such member or the President after giving him reasonable opportunity of making a representation against such action.