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 Jammu-Kashmir - Section

Section 59 in Jammu and Kashmir Municipal Corporation Act, 2000

59. Maintenance of order at and admission of public to meetings.

(1)The Mayor or the person presiding over a meeting shall prepare order there at and shall have all power necessary for the purpose of preserving such order.
(2)The Mayor or the person presiding over a meeting may, direct any Councillor whose conduct is in his opinion grossly disorderly to withdraw immediately from the meeting, and any Councillor so directed to withdraw shall do so forthwith and shall absent during the remainder of the meeting.
(3)If any Councillor is ordered to withdraw at a second time within fifteen days, the Mayor or the person presiding may suspend such Councillor from attending the meetings of the Corporation for a period not exceeding fifteen days and the Councillor so suspended shall absent himself accordingly:Provided that the Mayor or the person presiding may at any time cancel such suspension:Provided further that such suspension shall not debar the suspended Councillor from serving on any committee of the Corporation of which he is a member.
(4)Subject to sub-section (5), every meeting shall be open to the public unless a majority of the Councillors present at the meeting decide that any inquiry of deliberation pending before the Corporation shall be held in camera.
(5)The Corporation may take regulations for the purpose of admission of the members of the public to its meetings and for the removal by force if necessary, of any member of the public admitted to a meeting for interrupting or disturbing the proceedings of the meeting.
(6)The Corporation may make regulation for removal of person of disorderly conduct.
(7)In the case of grave disorder arising in a meeting the Mayor or the person presiding may, if he thinks it necessary to do so adjourn the meeting to a date or time specified by him