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 1] [Entire Act]

State of Jammu-Kashmir - Section

Section 50 in Jammu and Kashmir Municipal Corporation Act, 2000

50. Functions of the Commissioner.

- Save as otherwise provided in this Act, and subject to supervision and control of the Corporation and its Mayor the Executive power for the purpose of carrying out the provisions of this Act, shall vest in the Commissioner, who shall also:-
(a)exercise all the powers and discharge all the duties specially conferred or imposed upon him by this Act or by any other law for the time being in force;
(b)prescribe the duties of and exercise supervision and control over the acts and proceedings of all Corporation officers and other Corporation employees and subject to any rules that may be made in this behalf dispose of all questions relating to the service of the said officers and other employees and their pay, privileges, allowances and other conditions of serve;
(c)on the occurrence or threatened occurrence of any sudden accident or any unforeseen event or natural calamity involving or likely to involve extensive damages to any property of the Corporation or danger to human life, take such immediate action in consultation with the Mayor and make a report forthwith to the Corporation of the action he has taken and the reasons for the same as also of the amount of cost, if any, incurred or likely to be incurred in consequence of such action, which is not covered by a budget grant;
(d)the Commissioner shall bring to the notice of the Corporation any act or resolution of the Corporation which ma be in violation of any Government instructions or the provisions of this Act, provided that if such act or omission of the directions of the Government or the provisions of the Act, as the case may be, is not rectified within 15 days of the communication, it shall be the duty of the Commissioner to bring such omission or violation to the notice of the Government.