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 426 in Jammu and Kashmir Municipal Corporation Act, 2000

426. Power to enquire and make report about misconduct of certain officer or official.

(1)On a complaint being made to the Corporation by any Councillor that an officer or official of the Corporation or any other class of Government Officer or official discharging any duties in relation to the functions of the Corporation, to which the Government may, by notification, extend the provisions of the section has misconduct himself in his official capacity, the Corporation may enquire into the matter and submit a report alongwith the prima facie evidence to the superior officer whom it may concern and the said officer shall, after such further enquiry as may be required, take suitable action under intimation to the Corporation and the Government.
(2)On the report being made by any Councillor that an officer or official of the municipality or any other class of Government officers or officials discharging any duties in relation to the functions of the Corporation, to which the Government may, by notification extend the provisions of this section, has failed to perform any duty imposed, upon him by any law or rules, the Corporation may, by notice fixing a reasonable period, require him to perform the duty and, on his failure to do so, shall report the matter to the superior officer whom it may concern, and the said officer shall, after such enquiry as may be required, take suitable action under intimation to the Corporation and the Government.