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 34] [Entire Act]

NCT Delhi - Section

Section 89 in The Delhi Municipal Corporation Act, 1957

89. Appointment of certain officers.

(1)[A Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)] shall appoint suitable persons to be respectively [***] [The words "the Chief Engineer (Water Supply)" omitted by Act 67 of 1993, section 66 (w.e.f. 1-10-1993)], the Municipal Engineer, the Municipal Health Officer, the Education Officer, the Municipal Chief Accountant, the Municipal Secretary and the Municipal Chief Auditor and may appoint one or more Deputy Commissioners and such other officer or officers of a status equivalent to or higher than the status of any of the officers specified earlier in this sub-section as the [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)] may deem fit on such monthly salaries and such allowances, if any, as may be fixed by the [a Corporation.] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)]
(2)The appointment of the Municipal Chief Auditor shall be made with the previous approval of the [***] [The word Central omitted by Act 1993, section 66, for "appropriate authority" (w.e.f. 1-10-1993)] Government and every other appointment referred to in sub-section (1) except that of the Municipal Chief Accountant and the Municipal Secretary shall be subject to confirmation by that Government:Provided that the Municipal Chief Auditor shall not be eligible for any other office under the [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a), "for the Corporation" (w.e.f. 13-1-2012)] after he has ceased to hold his office.