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 5] [Entire Act]

State of Punjab - Section

Section 31 in Punjab Municipal Act, 1911

31. [ Bye-laws. [Substituted by Punjab Act No. 3 of 1933.]

- Every committee may, from time to time, and shall, if so required by the State Government provide by bye-laws consistent with this Act and with the rules for] -(a)the time and place of its meeting ;(b)the manner in which notice of ordinary and special meetings and adjourned meetings shall be given ;(c)the quorum necessary for the transaction of business at ordinary meetings;(d)the conduct of proceedings at meetings and the adjournment of meeting;(e)the custody of the common seal and the purposes for which it shall be used;(f)the appointment of sub-committees and their duties, the division of duties among the members of the committee and the powers to be exercised by such members as are primarily responsible for the current executive administration, whether Presidents, Vice-Presidents members of sub-committees or individual members ;(g)the persons by whom receipts shall be granted on behalf of the committee for money received under this Act ;(gg)[ the condition on which registers, documents, maps and plans of the Committee may be inspected by the public, and copies of them supplied, and the fees payable for such inspection or for the supply of such copies;] [Inserted by Punjab Act No. 3 of 1933](h)the appointment, duties, executive powers, leave, suspension and removal of its officers and servants ;(i)the term for which a Vice-President shall hold office ;(j)appeal from executive orders of sub-committees, the President, Vice-President, member, officers and servants of the committee ;(k)all other similar matters.
(2)[ No bye-laws made under clause (c) or clause (d) or clause (f) of sub-section (1) shall take effect until it has been approved by the [State] [Substituted by Punjab Act No. 3 of 1933.] Government.]
(3)Every bye-law made under this section shall be published in such manner as the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may direct.Delegation of Powers