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 112] [Entire Act]

Union of India - Section

Section 3 in Cantonments Act, 1924

3. Definition of cantonments.-

(1)The [Central Government] [Substituted by the A.O. 1937, for "L.G."] [* * *] [The words "with the previous sanction of the G.G. in C." were rep.by the A.O. 1937.] may, by notification in the Official Gazette, declare any place or places in which any part of [the Indian Army or the Indian Air Force] [Substituted by the A.O. 1950, for "His Majesty's regular forces or regular air force"] is quartered or which, being in the vicinity of any such place or places, is or are required for the service of such forces to be a cantonment for the purposes of this Act and of all other enactments for the time being in force, and [* * *] [The words "with the like sanction" were rep. by the A.O. 1937. ] may, by a like notification, declare that any.cantonment shall cease to be a cantonment.
(2)The [Central Government] [Substituted by the A.O. 1937, for "L.G."] [* * *] [The words "with the like sanction" were rep. by the A.O. 1937. ] may, by a like notification, define the limits of any cantonment for the aforesaid purposes.
(3)[ When any place is declared a cantonment for the first time, the Central Government may, until a Board is constituted in accordance with the provisions of this Act, by order make any provision which appears necessary to it either for the administration of the cantonment or for the constitution of the Board.] [Inserted by Act 24 of 1936, s.3. ]
(4)[ The Central Government may, by notification in the Official Gazette, direct that in any place declared a cantonment under subsection (1) the provisions of any enactment relating to local self-government other than this Act shall have effect only to such extent or subject to such modifications, or that any authority constituted under any such enactment shall exercise authority only to such extent, as may be specified in the notification.] [Inserted by Act 8 of 1944, s.2.]