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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 62 in The U.P. Municipalities Act, 1916

62. Delegation of powers by Executive Officer or Medical Officer of Health.

- [(1) With the sanction of the President an Executive Officer, or a Medical Officer of Health may empower, by general or special order, any servant of] [Substituted by U.P. Act No. 26 of 1964.] [Municipality] [Substituted by U.P. Act No. 12 of 1994.] to exercise, under his control, any power, other than a power delegated to him under clause if) of sub-section (1) of Section 60 conferred on him by or under this Act.
(2)An order by the Executive Officer [Medical Officer of Health] [Added by U.P. Act No. 5 of 1932.] under sub-section (1) may prescribe any condition and impose any restriction in respect of the exercise of any power.
(3)Any order passed by a servant of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] in the exercise of a power conferred on him under sub-section (1) shall be liable to rescission or revision by the Executive Officer [or Medical Officer of Health] [Added by U.P. Act No. 5 of 1932.] [as the case may be] [Inserted by U.P. Act No. 26 of 1964.].