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] [Entire Act]

State of Maharashtra - Section

Section 60 in The Maharashtra Water Conservation Corporation Act, 2000

60. Power to remove doubts and difficulties.

(1)Where the State Government is satisfied that the purposes for which the Corporation was established under this Act have been substantially achieved so as to render the continued existence of the Corporation, in the opinion of the State Government, unnecessary, the Government may, by notification in the Official Gazette, declare that the Corporation shall be dissolved with effect from such date as may be specified in the notification, and the Corporation shall be deemed to be dissolved accordingly and upon such dissolution the members (including the Chairman) shall vacate their respective offices.
(2)From the said date––
(a)all properties, funds and dues which are vested in, or realisable by, the Corporation shall vest in or be realisable by, the State Government;
(b)all liabilities which are enforceable against the Corporation shall be enforceable against the State Government.