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 3] [Entire Act]

State of Maharashtra - Section

Section 84 in The Mumbai Municipal Corporation Act, 1888

84. Leave of absence by whom to be granted.

(1)Leave of absence may be granted by the Commissioner, subject to the regulations at the time being in force under section 81, to any municipal officer or servant, the power of appointing whom is vested in him; and for a period not exceeding one month, to any other municipal officer, other than an officer immediately subordinate to the municipal secretary [or the municipal chief auditor] [These words were inserted by Bombay 2 of 1938, Section 6(1).].[* *] [The words 'and other than an officer or servant the power of appointing whom is vested in the School's Committee,' were deleted by Bombay 48 of 1950, Section 50.]
(2)Leave of absence may be granted, [subject to the regulations made in that behalf] [These words were substituted for the words 'subject as aforesaid by the Standing Committee' by Maharashtra 10 of 1998, Section 48(a)(i).].
(a)[ to any clerk or servant appointed under section 78 by the Municipal Secretary; or to any assistant auditor, clerk or servant appointed under section 788 by the Municipal Chief Auditor.] [Clause (a) was substituted by Maharashtra 10 of 1998, Section 48(a)(ii).]
(b)for a period exceeding one month, to any other municipal officer, the power of appointing whom is not vested in the Commissioner [or who is not employed for the purposes of clause (q) of section 61] [These words were substituted for the words by the 'Mayor-in-Council' by Maharashtra 27 of 1999, Section 39(a), (w.e.f. 23-4-1999).]
(3)[ Leave of absence may be granted, subject as aforesaid, by the Education Committee for a period exceeding one month to any municipal officer employed for the purposes of clause (q) of section of power of appointing whom is not vested in the Commissioner.] [Sub-section (3) was inserted by Maharashtra 27 of 1999, Section 39(b), (w.e.f. 23-4-1999).]