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 10] [Entire Act]

State of Tamilnadu - Subsection

Section 10(1) in The Tamil Nadu Bhoodan Yagna Act, 1958

(1)If, at any time, the Government are satisfied that-
(a)the State Board has failed without reasonable cause or excuse to discharge the duties or to perform the functions imposed on or assigned to it by or under this Act; or
(b)circumstances have arisen in which the State Board is or may be rendered unable to discharge the duties or to perform the functions imposed on or assigned to it by or under this Act; or
(c)it is otherwise expedient so to do; they may, [* * *] [The expression 'in consultation with Shri Acharya Vinobha Bhave' were omitted by the Tamil Nadu Bhoodim Yagna (Amendment) Act, 1992 (Tamil Nadu Act 25 of 1992).] by notification, directed-
(i)in cases falling under clause (a), that the State Board be dissolved and reconstituted on such date as the Government may fix in that behalf, and
(ii)in cases falling under clause (b) or (c), that the State Board be superseded for a specified period.