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 8 in Maharashtra Local Authority Members' Disqualification Act, 1986

8. Bar of jurisdiction of civil courts, etc.

- Notwithstanding anything contained in any relevant municipal law, or the Maharashtra Municipalities Act, 1965, or the Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961, no civil court and no other authority or officer shall have any jurisdiction to deal with or decide any question as to disqualification of a councillor or a member on the ground of defection or as to any matter connected therewith, which the Commissioner or the Collector is empowered to deal with and decide under section 7; and no injunction shall be granted by any civil court or any authority or officer in respect of any action taken or to be taken by the Commissioner or Collector in pursuance of any power conferred on him by or under this Act.