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 59 in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961

59. [ Term of office of members of Panchayat Samiti. [Section 59 was substituted by Maharashtra 21 of 1994, Section 54]

(1)The term of office of members of a Panchayat Samiti shall, except as otherwise provided in this Act, be five years commencing on the date of the first meeting of the Panchayat Samiti.[* * * *]
(2)The members of a Panchayat Samiti constituted upon its dissolution before the expiration of its duration under sub-section (1), shall continue only for the remainder of the period for which the members of the Panchayat Samiti would have continued under sub-section (1) had it not been so dissolved.
(3)The first meeting of a Panchayat Samiti shall be held on such date as may be fixed by the Collector or by an Officer, authorised by the Collector in this behalf by general or special order, as soon as may be, after the publication of the names of the members under sub-section (3) of section 57; and such date shall not,-
(a)in the case of first meeting after general election, be later than the day, immediately following the date of expiry of the term of the outgoing members;
(b)in the case of election held after the dissolution of the Panchayat Samiti be later than the date of expiry of the period of six months from the date of dissolution of the Panchayat Samiti.]