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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 20 in The U.P. Water Supply and Sewerage Act, 1975

20. [ Constitution of Jal Sansthan - [Substituted by U.P. Act No. 28 of 1978 (w.e.f. 1.8.1978).]

(1)Jal Sansthan constituted to have jurisdiction over the local area of a Nagar Mahapalika shall consist of a Chairman who shall be the Nagar Pramukh of the Nagar Mahapalika (ex officio), and the following other members, namely -
(a)a General Manager, to be appointed by the Nigam with the approval of the State Government who shall be a qualified engineer having administrative experience and experience of water supply and sewerage works;
(b)a Joint Director of Medical and Health Services to be nominated by the Director of Medical and Health Services, Uttar Pradesh;
(c)three Sabhasads of the Nagar Mahapalika nominated by the State Government;
(d)two representatives of the Nigam;
(e)the Director of Local Bodies, Uttar Pradesh;
(f)the Mukhy'a Nagar Adhikari of the Nagar Mahapalika.]
(2)A Jal Sansthan constituted to have jurisdiction over the local area of a Municipal Board shall consist of a Chairman who shall be the President of the Municipal Board (ex officio), and the following other members namely :
(a)a General Manager, to be appointed by the Nigam with the approval of the State Government who shall be a qualified engineer having administrative experience and experience of water supply and sewerage works;
(b)an officer subordinate to the District Magistrate nominated by the latter;
(c)two representatives of the Nigam;
(d)Deputy Medical Officer (Health) of the District in which the head office of the Municipal Board is situate;
(e)an officer nominated by the Director of Local Bodies, Uttar Pradesh;
(f)two elected members of the Municipal Board, to be nominated by the State Government.
(3)Any other Jal Sansthan shall consist of a Chairman appointed by the State Government, and the following other members, namely -
(a)the Collector of the District in which the head office of the Jal Sansthan is situate, ex officio;
(b)the senior most officer of the Community Development Department having his headquarter within the area of the Jal Sansthan;
(c)a General Manager, [to be appointed by the State Government), who shall be a qualified engineer having administrative experience and experience of water supply and sewerage works; [Substituted by U.P. Act No. 5 of 1984 (w.e.f. 12.12.1983).]
(d)two representatives of the Nigam;
(e)one nominee of the State Government from amongst the elected heads of members of the local bodies or each district within the jurisdiction of the Jal Sansthan :
Provided that where the number of districts within the jurisdiction of the Jal Sansthan is less than five, the number of such nominees shall be five out of which at least one shall be from each district;
(f)the Chief Medical officer of the district in which the head office Jal Sansthan is situate.]