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 2] [Entire Act]

Union of India - Section

Section 54 in Cantonments Act, 1924

54. Supersession of Board.-

(1)If, in the opinion of the [Central Government] [ Substituted by the A.O. 1937, for "L.G."], any Board is not competent to perform or persistently makes default in the performance of the duties imposed on it by or under this Act or otherwise by law, or exceeds or abuses its powers.the [Central Government] [ Substituted by the A.O. 1937, for "L.G."] may [* * *] [The words "with the previous sanction of the G.G. in C." were rep. by A.O. 1937] by an order published, together with the statement of the reasons therefor, in the Official Gazette, declare the Board to be incompetent or in default or to have exceeded or abused its powers, as the case may be, and supersede it for such period as may be specified in the order:Provided that no Board shall be superseded unless a reasonable opportunity has been given to it to show cause against the supersession.
(2)When a Board is superseded by an order under sub-section (1)-
(a)all members of the Board shall, on such date as may be specified in the order, vacate their offices as such members but without prejudice to their eligibility for election or nomination under clause (c);
(b)during the supersession of the Board, all powers and duties conferred and imposed upon the Board by or under this Act or otherwise by law shall be exercised and performed by the [officer Commanding the station] [Substituted by Act 7 of 1925, s.14, for "Commanding Officer of the Cantonment"] subject to such reservation, if any, as the [Central Government] [ Substituted by the A.O. 1937, for "L.G."] may prescribe in this behalf; and
(c)before the expiry of the period of supersession elections shall be held and nominations made for the purpose of reconstituting the Board.
Validity Of Proceedings