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] [Article 243ZE] [Constitution]

Constitution Subarticle

Article 243ZE(2) in Constitution of India

(2)The Legislature of a State may, by law, make 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 coordination for the Metropolitan area which may be assigned to such Committees;
(e)the manner in which the Chairpersons of such Committees shall be chosen.