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 102] [Entire Act]

NCT Delhi - Subsection

Section 102(2) in The Delhi Agricultural Produce Marketing (Regulation) Act, 1998

(2)Upon publication of a notification under sub-section (1) superseding a Marketing Committee, the following consequences shall ensue-
(a)all member of Marketing Committee including its Chairman and Vice-Chairman shall, from the date of publication of the notification, be deemed to have vacated their respective offices;
(b)the Government shall direct that steps to be taken for constitution of a new Marketing Committee under Section 36, before the expiration of six month from the date of its supersession:
Provided that the Government may extend this period of six months, from time to time, subject to the condition that the aggregate period does not exceed one year;
(c)the Government may direct that all the function, powers and duties of the committee and its Chairman under this Act, shall be performed, exercised and discharged by such person or authority as the Government may appoint in this behalf and such person or authority shall be deemed to be committee or Chairman, as the case may be. In case of markets of national importance such person/authority so appointed by the Government shall be an officer from the Indian Administrative Service with ten years of service, or an officer from the Union Territory Civil Service with fifteen years of service;
(d)all the assets of the committee shall vest in the Government and the Government shall be liable for all legally enforceable liabilities of the committee, subsisting on the date of supersession, to the extent of the said assets.