Section 236(3) in Arunachal Pradesh Municipal Act, 2007
(3)Notwithstanding anything contained in sub-section (1), the Governor may, by order, remove from office the Chairperson or any other member, if he-(a)has been adjudged an insolvent, or(b)has been convicted of an offence which, in the opinion of the State Government, involves moral turpitude, or(c)has become physically or mentally incapable of action as a member, or(d)has acquired such financial or other interest as is likely to affect prejudicially his functioning as a member, or(e)has so abused his position as to render his continuance in office prejudicial to the public interest.