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 Jammu-Kashmir - Section

Section 34 in Jammu and Kashmir Municipal Corporation Act, 2000

34. Removal or resignation by Councillors.

(1)The Government may, by notification, remove any Councillor, if in its opinion-
(a)he becomes subject to any of the disqualifications mentioned in section 8 ; or
(b)he has flagrantly abused his position as a Councillor or has through negligence or misconduct been responsible for the loss or misapplication of any money or property of the Corporation;
(c)he has become physically or mentally incapacitated for performing this duties as a Councillor; or
(d)he absents himself during three successive months from the meetings of the Corporation; or
(e)he acts in contravention of the provisions of section 61.
Provided that before making an order under this section, reasonable opportunity shall be given to the Councillor to be heard and to show cause against such an order.
(2)If a Councillor resigns his seat by writing under his hand addressed to the Commissioner, he shall cease to be a Councillor on the date of acceptance of his resignation and his office shall thereupon fall vacant.