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 Maharashtra - Section

Section 32 in The Maharashtra Management of Irrigation Systems by Farmers Act, 2005

32. Resignation.

(1)A Director of the Managing Committee of a Water Users' Association, at any level, may resign his office by a letter sent by the registered post or tendered in person to the Chairperson of the Managing Committee concerned.
(2)The Chairperson of the Managing Committee of a Water Users' Association at any level may resign his office by a letter sent or tendered in person to the Chairperson of the Managing Committee of the next immediate upper level Association concerned:Provided that, the Chairperson of the Managing Committee of a Project Level Association may resign his office by a letter sent by the registered post or tendered in person to the concerned Canal Officer.Explanation. - In case, where the Managing Committee of the upper level Association at any level does not exist, the resignation of the Chairperson of Managing Committee shall be sent by registered post or tendered in person to the Chairperson of the Managing Committee of the next upper level Association or the concerned Canal Officer, as the case may be.
(3)The resignation letters received under sub-sections (1) and (2), shaft immediately be forwarded to the Managing Committee of the Water Users' Association concerned for acceptance or otherwise, and a copy of such resignation letter shall also be forwarded to the concerned Canal Officer.
(4)Every such resignation shall take effect from the date of its acceptance by the concerned Managing Committee or on the expiry of thirty days from the date of its receipt by the concerned Managing Committee, whichever is earlier.