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 4] [Entire Act]

State of West Bengal - Section

Section 47 in West Bengal Municipal Corporation Act, 2006

47. Delegation of powers and functions.

(1)The Board of Councillors may, by resolution, delegate, subject to such conditions as may be specified in the resolution, any of its powers or functions to the Mayor-in-Council.
(2)The Mayor-in-Council may, by order, delegate, subject to such conditions as may be specified in the order, any of its powers or functions to the Mayor or to the Commissioner.
(3)Subject to such standing orders as may be made by the Mayor-in-Council in this behalf,-
(a)the Mayor may, by order, delegate, subject to such conditions as may be specified in the order, any of his powers or functions to the Deputy Mayor or to the Commissioner.
(b)the Commissioner may, by order, delegate, subject to such conditions as may be specified in the order, any of his powers or functions to any other officer or any employee of the Corporation; and
(c)any officer of the Corporation either than the Commissioner may. by order, delegate, subject to such conditions as may be specified in the order, any of his powers or functions to any officer subordinate to him.
(4)Notwithstanding anything contained in the foregoing provisions of this section, the Mayor-in-Council, the Mayor, the Commissioner, or the officer referred to in clause (c) of sub-section (3) shall not delegate-
(a)any of its or his powers or functions delegated to it or him under this section, or
(b)such of its or his powers or functions as may be prescribed.