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 27] [Entire Act]

State of Rajasthan - Section

Section 24 in Rajasthan Municipalities Act, 2009

24. General disqualifications for members.

- A person, notwithstanding that he is otherwise qualified, shall be disqualified, for being chosen as or for being a member of a Municipality
(i)if he has been convicted of an offence involving moral turpitude or of any other offence by a competent Court of law and sentenced to imprisonment for six months or more, or
(ii)if he has been convicted of an offence under Section 245 of this Act, or
(iii)if he is under trial in the competent Court which has taken cognizance of the offence and framed the charges against him of any offence punishable with imprisonment for five years or more, or
(iv)if he has been convicted of an offence under the Prevention of Food Adulteration Act, 1954 (Central Act No. 37 of 1954), or
(v)against whom an order has been passed under Section 117 of the Code of Criminal Procedure, 1973 (Central Act No. 2 of 1974), in proceedings instituted under Section 110 of the said Code, such order not having been subsequently reversed, or
(vi)if he has been dismissed or removed from the service of the Central or a State Government or any local authority or any other authority specified under clause (xi) for misconduct, or
(vii)if, he having been a professional practitioner, has been debarred from practicing as such by order of any competent authority, or
(viii)if he holds any place of profit in the gift or disposal of the Municipality, or
(ix)if he is disqualified under Section 35 or Section 41, or
(x)if he is so disqualified by or under any law for the time being in force for the purposes of elections to the Rajasthan Legislative Assembly:
Provided that no person shall be disqualified under this clause on the ground that he is less than 25 years of age, if he has attained the age of 21 years, or
(xi)if he holds a salaried or part-time appointment under the Central or a State Government or a local authority or any other authority, or
(xii)if he holds a salaried whole time or part time appointment under a university or any corporation, body, enterprise or co-operative society, which is either controlled or wholly or partly financed by the State Government, or
(xiii)if he is an undischarged insolvent, or
(xiv)if he has been adjudged by, a competent Court to be of unsound mind, or
(xv)if he, save as hereinafter provided, has directly or indirectly, by himself or any member of his family or his partner, employer or employee, any share or interest in any work done or supply made by the order of such Municipality or in any contract or employment with or under or by or on behalf of such Municipality, or
(xvi)if he is employed as a paid legal practitioner on behalf of such Municipality or contesting as lawyer against the Municipality in any Court of law at the time of filing nomination as candidate for such Municipality or accepts employment as legal practitioner against such Municipality during the term for which he has been elected, or
(xvii)if he has more than two children, or
(xviii)if he has been in arrear of any municipal dues for more than two years and proceedings for the recovery have been initiated against him under this Act, or
(xix)if he has been convicted of an offence involving misappropriation or embezzlement of municipal property or fund by a competent Court :
Provided that -
(a)the disqualification mentioned in clause (i) shall cease to operate after the expiry of six years from the date of the release of the disqualified person from imprisonment;
(b)the disqualification mentioned in clause (v) shall cease to operate after the expiry of the period for which a person is ordered to furnish security;
(c)the disqualification mentioned in clause (ix) shall cease to operate after the expiry of the period for which a person is so disqualified unless such disqualification is removed earlier by an order of the State Election Commission;
(d)a person shall not be deemed to have incurred the disqualification under clause (xv) by reason of his
(i)having any share or interest in any joint stock company, otherwise than as a managing director or agent which shall contract with or be employed by or on behalf of the Municipality, or
(ii)having any share or interest in any lease, sale or purchase of any immovable property or in any agreement for the same, or
(iii)having a share or interest in any newspapers in which any advertisement relating to the affairs of the Municipality may be inserted , or
(iv)holding a debenture or being otherwise interested in any loan raised by or on behalf of the Municipality, or
(v)having a share or interest in the occasional sale of any article in which he regularly trades to the Municipality to a value not exceeding in any official year such amount as the Municipality, with the sanction of the State Government, may fix in this behalf, or
(vi)having a share or interest in the occasional letting out on hire to the Municipality, or in the hiring from the Municipality, of any article for an amount not exceeding in any official year two thousand rupees or such higher amount not exceeding five thousand rupees as the Municipality, with the sanction of the State Government, may fix in this behalf;
(e)a person having more than two children shall not be disqualified under clause (xvii) for so long as the number of children he had on 27th November, 1995 does not increase.
Explanation.- For the purpose of clause (xvii) any number of children born out of a single delivery shall be deemed to be one entity and any child given in adoption shall not be excluded while computing the number of children.