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 Himachal Pradesh - Section

Section 8 in Himachal Pradesh Registration of Tourist Trade Act, 1988

8. Black-listing of dealers.

(1)The prescribed authority may on proof of complaint of malpractice or for any other offence committed under this Act for reasons to be recorded, black-list a dealer, after taking into consideration the nature of malpractice or gravity of the offence, for a period which may extend to six months.
(2)The particulars of a dealer black-listed shall be exhibited at conspicuous places in all tourist areas and notified to all travel, trade and other concerned organisations, foreign missions in India and Indian missions abroad and other important concerned channels after the order black-listing him has become final.
(3)The action taken under sub-section (1) shall not protect such dealer from being prosecuted under the provisions of this Act.
(4)If the prescribed authority is satisfied that there are sufficient grounds for removal of a dealer from the black-list, it may after recording the reasons, order his removal from the list and issue [afresh] ['afresh' Substituted by 'afresh' vide Notification No. LLR-D (6)3/86-Legis, dated 5-8-1988 Published in R.H.P. Extra, Dated 5-9-1988 P.2156] certificate of registration on payment of prescribed fee and notify the same for the information of all concerned.