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]

State of Maharashtra - Section

Section 5A in The Maharashtra State legal Aid and Advice Scheme, 1979

5A. [ Composition of Committee for Aurangabad. [Clause (5A) was inserted by G. N. L. & J. D., No. LAB-1084/(153)-XIV, dated 17th July, 1984, clause 5.]

(1)The Aurangabad Legal Aid and Advice Committee shall consist of the following members, namely :-
(1) A sitting High Court Judge to be nominated by the Justice. Chairman
(2) The District Judge, Aurangabad. Vice-Chairman
(3) Collector, Aurangabad or his nominee not below the rank ofDeputy Collector. Ex-OfficioMember
(4) Government Pleader, High Court, Aurangabad. Vice-Chairman
(5) Joint Secretary, Law and Judiciary Department, Aurangabad. Ex-OfficioMember
(6) One representative of the High Court Bar Association,Aurangabad, to be nominated by the Association. Member
(7) Additional Government Pleader, High Court, Aurangabad. Ex-OfficioMember
(8) One representative of District Bar Association, Aurangabad, tobe nominated by that Association. Member
(9) President, Zilla Parishad, Aurangabad [Ex-Officio [These words were substituted for the word 'Member' by G. N., L. & J. D., LAB-1086/(65) XIV, dated 10th July, 1986, clause 5(1).]Member]
(10) Chief Executive Officer of the Zilla Parishad or his nominee. Ex-OfficioMember
(11) One person representing Women, to be nominated by the StateGovernment. Member
(12) One person representing Scheduled Castes and Scheduled Tribes,to be nominated by the State Government. Member
[(12-A) [Entry (12-A) was inserted by G. N. L. & J. D. No. LAB-1089/(27) XIV, dated 28th March, 1989, clause 5.] One person representing agricultural labour, to be nominatedby the State Government. Member]
(13) One person representing Voluntary Legal Aid bodies inAurangabad, to be nominated by the State Government. Member
(14) One person representing Social Service Organisations inAurangabad, to be nominated by the State Government. Member
(15) One member of the Aurangabad Municipal Corporation, to benominated by the said Corporation. Member
(16) One representative of the State Legislature from the Districtof Aurangabad, to be nominated by the State Government. Member
(17) Member or Members of the Board residing in Aurangabad. Ex-OfficioMember
(18) One representative of the Bar Council of Maharashtra, residingat Aurangabad to be nominated by the Bar Council. [Member] [This word was substituted for the words 'Ex-officio Member' by G. N., L. & J. D., No. LAB-1086/(65)-XIV, dated 19th July, 1986, clause 5(ii).]
(19) Deputy Director of Information, Divisional Information Office,Aurangabad or his nominee. Ex-OfficioMember
(20) Principal of one of the Law Colleges within the City ofAurangabad, to be nominated by the State Government. [Member] [This word was substituted for the words 'Ex-officio Member' by G. N., L. & J. D., No. LAB-1086/(65)-XIV, dated 19th July, 1986, clause 5(iii).]
(21) District Government Pleader, Aurangabad. Member-Secretary
(22) [ [Entries (22) to (26) were substituted by G. N., L & J. D., No. LAB-1086/(65)-XIV, dated 10th July, 1986, clause 5(iv).] The District Social Welfare Officer, Auragabad. Ex-OfficioMember
(23) The Superintendent of Police, Aurangabad. Ex-OfficioMember
(24) The Superintendent, Aurangabad Central Prisons, Aurangabad. Ex-OfficioMember
(25) The District Probation Officer, Aurangabad. Ex-OfficioMember
(26) The Deputy Commissioner of Labour, Aurangabad. Ex-OfficioMember]
One Joint Secretary to be suggested by the Committee from amongst its lawyer members.
(2)[ * * *]. ]