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 26 in The Pandharpur Temples Act, 1973

26. Removal of members for misconduct etc.

(1)The State Government may, subject to the provisions of this section, on the recommendation of the Committee supported by not less than two-thirds of the number of members present and voting, remove any member if he has been guilty of misconduct in the discharge of his duties (including being found guilty of breach of trust, negligence, mis-application or misappropriation of funds or for having caused loss, damage or wastage of any property of the endowment or registered trusts or of the Temples Fund), or of any disgraceful conduct, or acting in any manner detrimental to the interests of the endowment, the registered trusts or devotees or pilgrims who visit Pandharpur for darshan of any of the deities in the Temples, or has become incapable of performing his duties as a member:Provided that, no such member shall be removed from office, unless he has been given a reasonable opportunity to furnish his explanation, and the Charity Commissioner is also heard.
(2)At the time of removing such member from the Committee, it shall be lawful for the State Government to determine the loss caused by the acts or omissions of such member removed, and direct the recovery thereof from him as arrears of land revenue.
(3)On receipt of such recommendation, it shall be lawful for the State Government on just and sufficient cause/to suspend such member from the Committee till the final decision in the matter.
(4)On removal or suspension of a member, the State Government may direct such member to hand over immediate possession of any books, account and any property forming part of the endowment or registered trusts or of the Temples Fund held by him.
(5)Any order made or direction given by the State Government under this section shall be final and shall not be called in question in any Civil Court.