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 Maharashtra - Section

Section 22 in The City of Nagpur Corporation Act, 1948

22. Procedure in case of non-payment of Corporation dues by Councillors and office bearers of Corporation. - (1) Within fifteen days from the expiration of each calendar quarter, the [Commissioner] shall,-

(a)draw up a list of all Councillors (which term for the purposes of this section shall include the [Mayor and Deputy Mayor]), who have failed to pay any tax due by them to the Corporation within six months from the date on which such tax became due;(b)issue to every person on the said list a notice of demand requiring him to pay the arrears within thirty days from the date of service of such notice; and(c)submit a copy of the list to the State Government.
(2)On receipt of the list, the State Government shall, if it finds that a notice of demand has not been issued to any person on the list, serve him with a special notice of demand requiring him to pay the arrears within thirty days from the date of the service thereof.
(3)If on receipt of the notice referred to in sub-section (1) or sub-section (2) the Councillor fails to pay within three months the arrears of any tax specified in the notice, he shall cease to be a Councillor and his office shall be vacant; and he shall be disqualified for further election [* * *] to such office until the arrears due by him are paid and a certificate to that effect is granted to him in the prescribed manner.
(4)The State Government may make rules under this Act providing for all matters connected with the administration of this section.[22A. Councillor to vacate all offices if he ceases to be Councillor. - A person who ceases to be a Councillor shall ipso facto vacate any offices held by him on any committee of the Corporation by virtue of his being a Councillor.]