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 2] [Entire Act]

NCT Delhi - Section

Section 510 in The Delhi Municipal Corporation Act, 1957

510. Provisions relating to existing local authorities in Delhi till the establishment of [a Corporation.] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)]

— (1) Notwithstanding anything contained in the Punjab Municipal Act, 1911 (Punjab Act 3 of 1911), or as the case may be, the Punjab District Boards Act, 1883 (20 of 1883), as in force in Delhi, as from the commencement of this Act,—(a)the persons who immediately before such commencement are members of any of the local authorities specified in items 1 to 10 of the Second Schedule shall cease to be such members;(b)all the powers, duties and functions which may, under any of the aforesaid Acts or any other law, be exercised and performed by any such local authority, or by its President or Chairman, or by any Committee thereof shall, until the establishment of [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)], be exercised and performed by a person (whether an officer of Government or not) to be appointed by the Central Government with such designation as it may specify:Provided that the same person may be appointed in respect of all the aforesaid local authorities.
(2)Nothing in sub-section (1) shall be construed as effecting or implying in any way the dissolution of the aforesaid local authorities as bodies corporate.