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 0] [Entire Act]

State of West Bengal - Section

Section 370 in West Bengal Municipal Corporation Act, 2006

370. Power of State Government to annul Proceedings etc. of Corporation or to prohibit passing of order etc. by Corporation.

(1)The State Government may, after giving the Corporation a reasonable opportunity of being heard, annul any proceeding or resolution or order of the Corporation which that Government considers to be not in conformity with the provisions of this Act or the rules made thereunder and may do all things necessary to secure such conformity:Provided that pending the hearing to be given to the Corporation, the State Government may suspend the operation of such proceeding or resolution or order.
(2)The State Government may, on receiving any information that the Corporation is about to pass an order, or instruction, or to implement any act, in excess of any power conferred on it by this Act, forthwith prohibit the passing of such order, or instruction, or implementation of such act, and such prohibition shall be binding on the Corporation:Provided that the State Government shall immediately thereafter give an opportunity to the Corporation to make its representation, if any, in the matter, and, on receipt of such representation, if any, the State Government shall give its final order with reasons in writing.