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 Haryana - Section

Section 40 in The Haryana Municipal Act, 1973

40. Other employees.

(1)Subject to the provisions of this Act and the rules and bye-laws, a committee may, and if so required by the State Government shall, employee other employees and may assign to such employees such remuneration as it may think fit, and may suspend, dismiss, or otherwise punish any employee so appointed.
(2)Subject to the provisions of this Act, the State Government may prescribe a code of service rules for employees of the committees in the State of Haryana relating to qualification, pay, allowances, dismissal, removal, suspension, leave, conduct and discipline, provident fund, travelling allowance and other cognate matters :Provided that the State Government may for reasons to be recorded in writing exempt any committee or class of committees from the operation of the provision of this sub-section.