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 7] [Entire Act]

State of Rajasthan - Section

Section 335 in Rajasthan Municipalities Act, 2009

335. Subordinate and Ministerial Establishment and other Employees.

(1)Subject to the provisions of Sections 330 and 331 or any rules under Section 337 or any other direction issued or restrictions imposed by the State Government or any other provision of this Act a sanitary inspector or other inspector or subordinate servant or accountant or a member of the ministerial establishment shall be appointed by the Municipality.
(2)Subject to any rules under Section 337 or any other provision of this Act appointments to other posts, whether permanent or temporary, shall be made by Chief Municipal Officer with the approval of the Chairperson.
(3)It shall be lawful for the Chief Municipal Officer to punish such staff appointed under this Section except with the punishment of dismissal or removal from the service.
(4)A person appointed under sub-Section (1) or sub-Section (2) may be dismissed, removed or otherwise punished in accordance with rules then obtaining by the appointing authority, subject to a right of appeal of such dismissal, removal or punishment within the prescribed time limit
(i)to the State Government, if the order appealed from is passed by Municipality, and
(ii)to the Municipality if such order is passed by the Chief Municipality Officer.