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 18] [Entire Act]

State of Uttar Pradesh - Section

Section 6 in U.P. Urban Planning and Development Act, 1973

6. Advisory Council.

(1)The State Government may, if it thinks fit, constitute an advisory council for the Purpose of advising Authority on the preparation of the master Plan and on such other matters relating to the planning of development or arising out of, or in connection with, the administration of this Act as may be referred to it by the Authority.
(2)The Advisory Council in respect of a development area in Sub-section (3) of Section 4 shall consist of the following members namely-
(a)the Chairman of the Authority ex-officio, who shall be the President.
(b)The Chief Town and Country Planner, Uttar Pradesh, and the Chief Engineer, Local Self-Government Engineering Department, Uttar Pradesh, ex officio:
(c)The Director, Medical and Health Services, Uttar Pradesh, or his nominee who shall not be below the rank of a Deputy Director, ex officio:
(d)four representatives of the local authorities having jurisdiction within the limits of the development area, to be elected by their members from among themselves:
(e)The Transport Commissioner, Uttar Pradesh, or his nominee who shall, not be below the rank of a Deputy Transport Commissioner, ex officio:
(f)The Chairman, State Electricity Board, Uttar Pradesh or his nominee, ex officio:
(g)All the members of the House of the People and the State Legislative Assembly whose constituencies include any part of the development area:
(h)All members of the Council of States and the State Legislative Council who have their residence in the development area:
(i)Three members to be nominated by the State Government, one of whom shall represent the interest of labour and one the interest of industry and commerce in the development area.
(3)For the purpose-of Clause (h) of Sub-section (2), the place of residence of a member of the Council of States or the State Legislative Council shall be deemed to be that mentioned in the notification of his election or nomination. as the case may be. as such member.
(4)An elected member under Clause (d) of Sub-section (2) shall hold office for a term of three years from the date of his election to the council' and shall be eligible for re-election:Provided that such term shall come to an end as soon as the member ceases to be a member of the local body from which he was elected.
(5)The Advisory Council, if any, in respect of a development area other than that mentioned in Sub-section (2) shall consist of such members as may be determined by the State Government by general or special order in that behalf.
(6)The Advisory Council, shall meet as and when called by the Chairman:Provided that such meeting shall be held at least twice a year.