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 47] [Entire Act]

NCT Delhi - Section

Section 59 in The Delhi Municipal Corporation Act, 1957

59. Functions of the Commissioner.

- Save as otherwise provided in this Act, the entire executive power for the purpose of carrying out the provisions of this Act [*] [The words "other than those pertaining to the Delhi Electric Supply Undertaking" omitted by act 67 of 1993, section 43 (w.e.f. 1-10-1993)] [*] [The words "or the Delhi Transport Undertaking" omitted by Act 71 of 1971, section 7 and Sch. II (w.r.e.f. 3-11-1971)] and of any other Act for the time being in force which confers, any power or imposes any duty on the [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)], shall vest in the Commissioner who shall also—
(a)exercise all the powers and perform all the duties specifically conferred or imposed upon him by this Act or by any other law for the time being in force;
(b)prescribe the duties of, and exercise supervision and control over the acts and proceedings of, all municipal officers and other municipal employees other than the Municipal Secretary and the Municipal Chief Auditor and the municipal officers and other municipal employees immediately subordinate to them and subject to any regulation that may be made in this behalf, dispose of all questions relating to the service of the said officers and other employees and their pay, privileges, allowances and other conditions of service;
(c)on the occurrence or threatened occurrence of any sudden accident or any unforeseen event or natural calamity involving or likely to involve extensive damage to any property of the [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)], or danger to human life, take such immediate action as he considers necessary and make a report forthwith to the Standing Committee and the [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)] of the action he has taken and the reasons for the same as also of the amount of cost, if any, incurred or likely to be incurred in consequence of such action, which is not covered by a budget-grant;
(d)[ Subject to any regulation that may be made in this behalf, be the disciplinary authority in relation to all municipal officers and other municipal employees.] [Substituted by Act 67 of 1993, section 43, for clause (d) (w.e.f. 1-10-1993)]
[***] [The heading The General Manager (Electricity) omitted by Act 67 of 1993, section 44 (w.e.f. 1-10-1993).]