Section 40A(1)(a) in The Howrah Municipal Corporation Act, 1980
(a)he is an elected Councillor set up by a recognised political party and has -(i)voluntarily given up his membership of such recognised political party, or(iA)[ joined another recognised political party, or(ii)exercised the voting right contrary to the manner of voting of the majority of the Councillors who are the members of such recognised political party in the Corporation, or]