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 266] [Entire Act]

State of Jharkhand - Subsection

Section 266(3) in Jharkhand Municipal Act, 2011

(3)Notwithstanding anything contained in sub-section (1), the Governor may, by order, remove from office the Chairperson or any other member, if he -
(a)has been adjudged an insolvent, or
(b)has been convicted of an offence which, in the opinion of the State Government, involves moral turpitude, or
(c)has become physically or mentally incapable of acting as a member, or
(d)has acquired such financial or other interest as is likely to affect prejudicially his functioning as a member, or
(e)has so abused his position as to render his continuance in office prejudicial to the public interest.