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 Uttar Pradesh - Section

Section 8 in The U.P. Goshala Adhiniyam, 1964

8. Enquiry by Registrar.

(1)The Registrar may, at any time, either on his own motion or on application of a person claiming to have interest in the Goshala or of an officer of the Animal Husbandry Department of the State Government not below the rank of District Livestock Officer, hold an enquiry in the prescribed manner to ascertain in respect of the Goshala-
(a)the name and address of the trustee, and where the trustee is a body of persons the name and address of every such person;
(b)the mode of succession to trusteeship;
(c)the particulars of the Goshala property; and
(d)the income and expenditure and the source of such income.
(2)In every enquiry under this section the Registrar shall cause a notice of the enquiry to be served on the Director of Animal Husbandry, Uttar Pradesh and also on the person entered in the Pradesh Goshala Register as trustee of the Goshala and allow them an opportunity of being heard. The notice may be served on such other person and may also be published in such manner as may be prescribed.
(3)For the purposes of an enquiry under this section the Registrar shall have the same powers as are vested in a court under the Code of Civil Procedure, 1908, while trying a suit, in respect of the following matters-
(a)enforcing attendance of any person and examining a person on oath or affirmation;
(b)compelling the production of any document;
(c)issuing commission for the examination of any witness or accounts; and
(d)passing such interim orders as may be necessary in the ends of justice.
(4)On the conclusion of the enquiry the Registrar may pass such order as he may deem proper as to any matter to which the enquiry related, and subject to determination by a court of competent jurisdiction, the order so passed shall be final and binding.