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 10] [Entire Act]

State of Tamilnadu - Subsection

Section 10(4) in The Tamil Nadu Bhoodan Yagna Act, 1958

(4)Supersession shall take effect from noon on the date specified in the notification or if no date is specified, on the date of publication of the notification, arid thereupon the following consequences shall ensure:-
(a)All members of the State Board as well as its Chairman shall be deemed to have vacated their offices.
(b)All or any of the powers and function of the State Board and of its Chairman shall, during the period of supersession, be exercised and performed, as far as may be, and to such extent as the Government may determine, by such persons or by such authority as the Government may appoint in that behalf.