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 Maharashtra - Section

Section 7 in Shree Siddhi Vinayak Ganapati Temple Trust (Prabhadevi) Act, 1980

7. Term of office of members.

(1)A member shall be appointed for a period of three years and shall be eligible for reappointment.[Provided that, the term of office of such outgoing members shall be deemed to extend to, and expire with, the date on which the notification constituting the new Committee is published in the Official Gazette.] [This proviso was added by Maharashtra 21 of 2008, Section 7, (w.e.f. 9.5.2008).]
(2)A member may, by writing under his hand addressed to the State Government, resign his membership:Provided that, such resignation shall not take effect until it is accepted by the State Government.
(3)[ If a member, without obtaining leave from the Committee, does not attend three consecutive meetings of the Committee, he shall cease to be a member thereof, from the time the third such meeting is duly terminated.Explanation. - If any question arises as to whether any person has ceased to be a member under sub-section (3), the question shall be referred by the Committee for decision of the State Government or any officer authorised by it in this behalf, and the decision given by the State Government or the authorised officer, as the case may be, after holding such inquires as deemed necessary, shall be final.] [Sub-section (3) added by Maharashtra 48 of 1983, Section 2.]