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 8] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 8(1) in Arunachal Pradesh Land and Ecological Sites (Protection and Management) Act, 2018

(1)The Government, may dissolve the District Advisory Committee if in its opinion the District Advisory Committee -
(a)is not competent enough to perform or persistently defaults in discharging its duties or performing the functions assigned to it under this Act without reasonable cause or excuse ;
(b)exceeds or abuses the powers assigned to it under this Act ;
(c)is not functioning in a manner consistent with the provisions of this Act or the rules framed thereunder ;
or
(d)circumstances have so arisen that the Committee is rendered unable to discharge duties or to perform functions assigned to it under this Act ;
or
(e)it is otherwise expedient or necessary to dissolve the Committee.