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] [Section 22] [Entire Act]

Union of India - Subsection

Section 22(2) in The Street Vendors (Protection of Livelihood and Regulation of Street Vending) Act, 2014

(2)Each Town Vending Committee shall consist of:—
(a)Municipal Commissioner or Chief Executive Officer, as the case may be, who shall be the Chairperson; and
(b)such number of other members as may be prescribed, to be nominated by the appropriate Government, representing the local authority, medical officer of the local authority, the planning
authority, traffic police, police, association of street vendors, market associations, traders associations, non-governmental organisations, community based organisations, resident welfare associations, banks and such other interests as it deems proper;associations, non-governmental organisations, community based organisations, resident welfare associations, banks and such other interests as it deems proper;
(c)the number of members nominated to represent the non-governmental organisations and the community based organisations shall not be less than ten per cent.;
(d)the number of members representing the street vendors shall not be less than forty per cent. who shall be elected by the street vendors themselves in such manner as may be prescribed:
Provided that one-third of members representing the street vendors shall be from amongst women vendors:Provided further that due representation shall be given to the Scheduled Castes, the Scheduled Tribes, Other Backward Classes, minorities and persons with disabilities from amongst the members representing street vendors.