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 West Bengal - Section

Section 11 in The Asansol Municipal Corporation Act, 1990.

11. Borough Committee. -

(1)The Corporation shall, at its first meeting after the election of members thereto or as soon as may be thereafter, group the wards into five boroughs so that each borough consists of not less than seven contiguous wards and constitute a Borough Committee for each Borough.
(2)Each Borough Committee shall consist of the Councillors [* * *] [Words omitted by W.B. Act 36 of 1994.] elected from the wards constituting the Borough.
(3)A member of the Borough Committee representing a constituent ward shall hold office till he ceases to be the Councillor representing such ward.
(4)The member of each Borough Committee shall elect from amongst themselves one member to be its Chairman [who shall not be a member of the Mayor-in-Council or the Chairman of the Corporation] [Words inserted by W.B. Act 36 of 1994.].
(5)The Chairman may at any time resign his office by giving notice in writing to the Mayor and the resignation shall take effect from the date of its acceptance by the Mayor.
(6)A Borough Committee shall, subject to the general supervision and control of the Mayor-in-Council, discharge within the local limits of the Borough the functions of the Corporation relating to collection and removal of garbage, house connections for water supply and sewerage, removal of accumulated water on streets and public places due to rain or any other causes, health immunisation services, improvement of bustee and such other functions as the Corporation may require it to discharge or as may be specified by regulations, and the officers and employees of the Corporation working within the local limits of the borough shall carry out the directions of the Borough Committee in this behalf.
(7)The manner of transaction of business of the Borough Committee shall be such as may be determined by the Corporation by regulations.