Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 295A] [Entire Act] State of West Bengal - Subsection Section 295A(6) in West Bengal Municipal Corporation Act, 2006 (6)The State Government may, if it thinks fit, remove for incompetence or misconduct or any oth|er good or sufficient reasons the Chairman or a member appointed underthis section.