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 Punjab - Section

Section 14 in Panjab District Boards Act, 1883

14. Powers of the Local Government as to removal of members.-

The Local Government may remove any member of a district board or local board-
(a)if he refuses to act, or becomes incapable of acting, or is declared insolvent, or is convicted of any such offence, or subjected by a Criminal Court to any such order, as implies, in the opinion of the Local Government, a defect of character which unfits him to be a member ;
(b)if he has been declared by notification to be disqualified for employment in the public service;
(c)if he, being a member of a local board, without an excuse sufficient in the opinion of the Local Government, neglects for more than three consecutive months to be present at the meetings of that board, or, being a member of the district board, without such suff icient excuse, neglects for more than six consecutive months to be present at the meetings of that board;
(d)if his continuance in office is, in the opinion of the Local Government, dangerous to the public peace or order ; or,
(e)when he is a salaried officer of the Government, if his continuance in office is; in the opinion of the Local Government, unnecessary or undesirable.