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 4] [Entire Act]

State of Rajasthan - Section

Section 9 in The Rajasthan Urban Improvement Act, 1959

9. Constitution of Trust.

(1)The Trust shall consist of-
(a)a Chairman,
(b)two members of the Municipal Board, if any, having authority in the urban area, [x x x] [Omitted by Rajasthan Act 3 of 1963. dated 29-3-1963.]
(bb)[x x x] [Deleted by Rajasthan Act 7 of 1972. dated 19-4-1972.]
(c)[ such number of other persons, as may be determined by the State Government for each Trust, of whom one shall be a person belonging to scheduled tribe or scheduled caste, if no person of such caste or tribe is represented in the Trust by virtue of clause (a) or clause (b).] [Substituted by Rajasthan Act 8 of 1975, dated 15-3-1975.]
[x x x] [Deleted by Rajasthan Act 7 of 1972, dated 19-4-1972.]
(2)The Chairman and the persons referred to in clause (c) of sub-section (1) [x x x] [Omitted by Rajasthan Act 7 of 1972. dated 19-4-1972.] shall be appointed by the State Government by notification.
(3)The members of the Municipal Board referred in clause (b) of sub-section (1) shall be elected by the said Board.
(4)If the said Board does not, by such date as may be fixed by the State Government, elect two of its members to be Trustees, the State Government shall appoint two members of the said Board to be Trustees and every person so appointed shall be deemed to be a Trustee as if he had been duly elected by the Municipal Board.
(5)If the said Board shall have been superseded or dissolved in accordance with the provisions of the Municipal law for the time being in force, it shall be represented on the Trust by persons appointed or elected, as the case may be, by the officer or authority appointed under the said law to discharge the functions and exercise the powers of the Board during the period of its supersession or dissolution.
(6)Of the person referred to in clause (c) of sub-section (1) at least one shall be a person in the service of the State Government.
(7)The names of all persons appointed or elected to the Trust shall be notified by the State Government in the official Gazette.