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]

Nagpur Province - Subsection

Section 52(1) in The City of Nagpur Corporation Act, 1948

(1)No person shall be eligible for employment as a municipal officer or servant if he-
(a)has, directly or indirectly, by himself or his partner, any share or interest in any contract [* * *] [The words 'or employment' were deleted by Maharashtra 42 of 1977, Section 9.] with, by, or on behalf of the Corporation, other than an interest in a land held on a lease from the Corporation, or is a director, secretary, manager or other salaried officer of an incorporated company which has any such share or interest; or
(b)has acted or is acting professionally in relation to any matter on behalf of any person having therein any such share or interest as aforesaid.