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 12] [Entire Act]

Union of India - Section

Section 34 in The Cantonments Act, 2006

34. Removal of members .-(1) The Central Government may remove from a Board any member thereof, who-

(a)becomes or is found to have been at the time of his election or nomination subject to any of the disqualifications specified in sub-section (2) of section 28 or in section 29; or(b)has absented himself for more than three consecutive meetings or three months (whichever is later) of the Board and is unable to explain such absence to the satisfaction of the Board.Explanation .-In computing the aforesaid period of three consecutive months, no account shall be taken of any period of absence with the leave of the Board; or(c)has knowingly contravened the provisions of section 32; or(d)being a legal practitioner, acts or appears on behalf of any other person against the Board in any legal proceeding or against the Government in any such proceeding relating to any matter in which the Board is or has been concerned or acts or appears on behalf of any person in any criminal proceeding instituted by or on behalf of the Board against such person; or(e)has himself done or aided or abetted encroachments and illegal constructions on defence land in contravention of the provisions of this Act and the rules and bye-laws made thereunder.
(2)The Central Government may remove from a Board any member who, in the opinion of the Central Governments, has so abused in any manner his position as a member of the Board as to render his continuance as a member detrimental to the public interests.
(3)The General Officer Commanding-in-Chief, the Command may, on receipt of a report from the Officer commanding the station remove from a Board any military officer nominated as a member of the Board who is, in the opinion of the Officer commanding the station, unable to discharge his duties as a member of the Board and has failed to resign his office.
(4)No member shall be removed from a Board under sub-section (1) or sub-section (2) of this section unless he has been given a reasonable opportunity of showing cause against his removal.