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 51] [Entire Act]

State of Gujarat - Section

Section 37 in The Gujarat Provincial Municipal Corporations Act, 1949

37. Salary of Commissioner.

(1)The Commissioner shall receive from the Municipal Fund such monthly salary and allowances as the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may from time to time after consultation with the Corporation determine:Provided that the salary of the Commissioner shall not be altered to his disadvantage during the period for which his appointment has been made or renewed.
(2)The Commissioner shall devote his whole time and attention to the duties of his office as prescribed in this Act or in any other law for the time being in force and shall not engage in any other profession, trade or business whatsoever:Provided that he may with the sanction of the Corporation serve on any committee constituted for the purpose of any local inquiry or for the furtherance of any object of local importance or interest.
(3)When a salaried servant of the [Government] [This word was substituted for the word 'Crown', by the Adaptation of Laws Order, 1950.] is appointed as the Commissioner such contribution to his pension, leave and other allowances as may required by the conditions of his service under the [Government] [This word was substituted for the word 'Crown', by the Adaptation of Laws Order, 1950.] to be made by him or On his behalf shall be paid to the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government from the Municipal Fund.