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 21] [Entire Act]

State of Kerala - Subsection

Section 21(2) in Kerala Motor Transport Workers Welfare Fund Act, 1985

(2)Upon the publication of a notification under sub section (1) :- (a) All the Directors of the Board shall. As from the date of such publication vacate their offices as such directors
(b)All the powers and duties, which may be exercised or performed by the Board shall, during the period of super session, be exercised or performed by such officer of officers as may be specified in the notification
(c)All funds and other properties vested in the Board shall, during the period of super session, vest in the Government.