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 3] [Entire Act]

Union of India - Section

Section 36 in The Haj Committee Act, 2002

36. Supersession of Committee.-

(1)If, in the opinion of the Central Government, the Committee is unable to perform, or persistently makes default in the performance of the duties imposed on it by or under this Act or exceeds or abuses its powers, the Central Government may, by an order published, together with a statement of the reasons therefor, in the Official Gazette, supersede it for such period as may be specified in the order:Provided that before making an order of supersession as aforesaid, the Central Government shall give a reasonable opportunity to the Committee to show cause why it should not be superseded.
(2)When the Committee is superseded by an order under sub- section (1) ,-
(a)all members shall, on such date as may be specified in the order, vacate their offices as such members without prejudice to their eligibility for nomination under clause (d);
(b)during the period of supersession of the Committee, all powers and duties conferred and imposed upon the Committee by or under this Act shall be exercised and performed by such officer or authority as the Central Government may appoint in that behalf
(c)all property vested in the Committee shall, until it is reconstituted, vest in the Central Government;
(d)before the expiry of the period of supersession, nominations shall be made by the Central Government for the purpose of reconstituting the Committee.
(3)An order of supersession made under this section together with a statement of the reasons therefor shall be laid before each House of Parliament as soon as may be after it has been made.
(4)A State Government may exercise the same powers and duties in respect of a State Committee as mentioned in sub- sections (1), (2) and (3) of this section subject to the conditions mentioned therein and any directions issued by the Central Government i this regard.