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]

Union of India - Section

Section 243ZE in Constitution of India, 1950

243ZE. [ Committee for Metropolitan planning. [The provisions of Article 243-ZE shall not apply to the National Capital Territory of Delhi vide S.O. 1125(E), dated 12.11.2001.]

(1)There shall be constituted in every Metropolitan area a Metropolitan Planning Committee to prepare a draft development plan for the Metropolitan area as a whole.
(2)The Legislature of a State may, by law, make provision with respect to-
(a)the composition of the Metropolitan Planning Committees;
(b)the manner in which the seats in such Committees shall be filled:
Provided that not less than two-thirds of the members of such Committee shall be elected by, and from amongst, the elected members of the Municipalities and Chairpersons of the Panchayats in the Metropolitan area in proportion to the ratio between the population of the Municipalities and of the Panchayats in that area;
(c)the representation in such Committees of the Government of India and the Government of the State and of such organisations and institutions as may be deemed necessary for carrying out the functions assigned to such Committees;
(d)the functions relating to planning and co-ordination for the Metropolitan area which may be assigned to such Committees;
(e)the manner in which the Chairpersons of such Committees shall be chosen.
(3)Every Metropolitan Planning Committee shall, in preparing the draft development plan,-
(a)have regard to-
(i)the plans prepared by the Municipalities and the Panchayats in the Metropolitan area;
(ii)matters of common interest between the Municipalities and the Panchayats, including co-ordinated spatial planning of the area, sharing of water and other physical and natural resources, the integrated development of infrastructure and environmental conservation;
(iii)the overall objectives and priorities set by the Government of India and the Government of the State;
(iv)the extent and nature of investments likely to be made in the Metropolitan area by agencies of the Government of India and of the Government of the State and other available resources whether financial or otherwise;
(b)consult such institutions and organisations as the Governor may, by order, specify.
(4)The Chairperson of every Metropolitan Planning Committee shall forward the development plan, as recommended by such Committee, to the Government of the State.]