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 53] [Entire Act]

State of West Bengal - Subsection

Section 53(2) in The Howrah Municipal Corporation Act, 1980

(2)[ Where the Corporation has been dissolved under sub-section (1), an election to constitute the Corporation shall be completed before the expiry of six months from the date of this dissolution:] [[Sub-section (2) substituted by W.B. Act 36 of 1994, which was earlier as under :-'(2) The State Government may if it considers necessary so to do, by order extend the period of supersession so, however, that the total period of supersession does not exceed eighteen months.'.]]Provided that where the period for which the dissolved Corporation would have continued is less than six months, it shall not be necessary to hold any election to constitute the Corporation for such period :Provided further that the Corporation constituted upon the dissolution thereof before the expiration of the terms of office under section 40 shall continue only for the remainder of the period for which the dissolved Corporation would have continued had it not been so dissolved.