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 52] [Entire Act]

State of West Bengal - Subsection

Section 52(4) in West Bengal Municipal Act, 1993

(4)Subject to the norms regulating the size of a municipal establishment as may be fixed by the State Government under sub-section (3), no post of an officer or other employee shall be created under sub-section (3) by the Board of Councilors of a Municipality without the prior sanction of the State Government. [* * *] [Words 'If the number of posts to be so created in a year for a Municipality is more than one per cent of the total number of sanctioned posts of officers and other employees in existence in the year immediately preceding' omitted by section 14 of the West Bengal Act 16 of 2002, w.e.f. 2.9.2002.][***] [Proviso 'Provided that the number of posts so admissible for creation in a year without the prior sanction of the State Government after the commencement of this Act, if not created in that year, may be carried forward to the next year, subject to a minimum of one and a maximum of ten' omitted by section 14 of the West Bengal Act 16 of 2002, w.e.f. 2.9.2002.]