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]

Bombay Presidency - Section

Section 3 in Bombay Metropolitan Region Development Authority Act, 1974

3. Establishment of the [Mumbai Metropolitan Region Development Authority.] - (1) As soon as may be after the commencement of this Act the State Government shall, by notification in the Official Gazette, establish, for the purposes of this Act, an authority to be called "The [Mumbai Metropolitan Region Development Authority"] (hereinafter referred to as "the Metropolitan Authority" or "the Authority").

(2)The Metropolitan Authority shall be a body corporate, having perpetual succession and a common seal, with power, subject to the provisions of this Act, to acquire, hold and dispose of property, both moveable and immovable, and to contract and may sue or be sued by its corporate name aforesaid.
(3)The Metropolitan Authority shall be deemed to be a local authority within the meaning of the term "local authority" as defined in the Bombay General Clauses Act, 1904.[4. Composition of the Metropolitan Authority. - (1) On and from the date of commencement of the Bombay Metropolitan Region Development Authority (Amendment) Act, 1983, in place of the existing members, the Metropolitan Authority shall consist of the following members, namely :-
(i)The Minister for Urban Development;
(ii)The Minister for Housing;
(iii)The Minister of State for Urban Development;
(iv)The [Mayor of Mumbai];
(v)The Chairman, Standing Committee, Municipal Corporation of [Brihan Mumbai];
(vi), (vii) and (viii) three Councillors of the Municipal Corporation of [Brihan Mumbai] elected by the Corporation, the election being held by ballot according to the System of proportional representation by means of the single transferable vote;
(ix)and (x) two members of the Maharashtra Legislative Assembly, representing constituencies falling, wholly or partly, within the limits of the [Mumbai Metropolitan Region], to be nominated by the State Government;
(xi)one member of the Maharashtra Legislative Council, to be nominated by the State Government;
(xii)the Chief Secretary to the Government of Maharashtra;
(xiii)the Municipal Commissioner of the Municipal Corporation of [Brihan Mumbai]
(xiv)the Secretary to the Government of Maharashtra, Urban Development Department;
(xv)the Secretary to the Government of Maharashtra, Housing Department;
(xvi)the Managing Director, City and Industrial Development Corporation of Maharashtra;
(xvii)the Metropolitan Commissioner;
(2)The Minister for Urban Development shall be the Chairman, and the Metropolitan Commissioner shall be the Member-Secretary, of the Authority.
(3)With effect from the date of commencement of the said Act, the authority shall be deemed to be duly constituted, notwithstanding that there may be any vacancies as some of the members may not have been elected or nominated or appointed or for any other reason may not be available to take office on that day, and the members of the Authority, who may, from time to time, be available shall b competent to exercises perform and discharge all the powers, duties and functions of the Authority from that date.
(4)The State Government may, from time to time, by notification in the Official Gazette, publish the names of members, who are elected under clauses (vi), (vii) and (viii) or nominated under clauses (ix), (x) and (xi) of sub-section (1).
(5)The members shall receive such allowances as may be determined by regulations for meeting the personal expenditure in attending the meetings of the Authority or any Committee or body thereof, or in performing any other functions as members. Such regulations shall require the previous approval of the State Government.
(6)Where a person becomes or is elected or nominated or appointed as a member of the Authority by virtue of holding any office or being a member of the Legislature or any local authority, or committee or body, he shall cease to be a member of the Authority, as soon as he ceases to hold that office or to be such member, as the case may be.
(7)A member of the Authority, other than ex-officio members, may, at any time, by writing under his hand addressed to the Chairman, resign his office.
(8)No act or proceeding of the Metropolitan Authority, or of any committee or other body thereof, shall be deemed to be invalid at any time merely on the ground that-
(a)any of the members of the Authority or its Committee or body are not duly elected, nominated or appointed or for any other reason are not available to take office at the time of the constitution or any meeting of the Authority or of its Committee or body or there is any defect in the constitution thereof or any person is a member in more than one capacity or there are one or more vacancies in the offices of any such members;
(b)there is any irregularity in the procedure of the Authority or such Committee or body, affecting the merits of the matter under consideration.