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 4 in The Maharashtra Metropolitan Region Development Authority Act, 2016

4. Composition of Metropolitan Authority.

(1)On and from the date of establishment of Authority under sub-section (1) of section 3, the Metropolitan Authority shall consist of the following members, namely :-
(i)The Chief Minister.
(ii)The Minister for Urban Development.
(iii)The Minister for Housing.
(iv)The Guardian Minister of the District.
(v)The Minister of State for Urban Development.
(vi)The Mayors of the Municipal Corporations in the Metropolitan Region.
(vii)The Chairpersons of the Standing Committees of the Municipal Corporations in the Metropolitan Region.
(viii)Two Presidents of the Municipal Councils within the Metropolitan Region, by rotation to be finalized by the State Government, by order.
(ix)The Presidents of the Zilla Parishads in the Metropolitan Region.
(x)Four Members of the Maharashtra Legislative Assembly, representing constituencies falling, wholly or partly, within the limits of the 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 or any other Officer not below the rank of Secretary, authorized by him.
(xiii)The Municipal Commissioners of the Municipal Corporations within the Metropolitan Region.
(xiv)The Secretary to the Government of Maharashtra, Urban Development Department.
(xv)The Secretary to the Government of Maharashtra, Housing Department.
(xvi)The Chief Executive Officer of such Special Planning Authority whose maximum area is covered under the Region.
(xvii)The Divisional Commissioner and Police Commissioner of the respective Region.
(xviii)The Metropolitan Commissioner.
(2)The Chief Minister of Maharashtra shall be the Chairman; and the Co-Chairman shall be a person to be nominated by the State Government from amongst the members. The Metropolitan Commissioner shall be the Member-Secretary of the Authority.
(3)With effect from the date of establishment of Authority under subsection (1) of section 3, 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 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 be competent to exercise, perform and discharge all the powers, duties and functions of the Authority from that date:Provided that, an "Authority" appointed under section 42C of the Maharashtra Regional and Town Planning Act, before the commencement of this Act, for the area notified under section 42A of that Act, shall continue to carry out its functions and duties till the Authority is constituted under this Act.
(4)The State Government may, from time to time, by notification in the Official Gazette, publish the names of members nominated under clauses (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 a member. Such regulations shall require the previous approval of the State Government.
(6)Where a person becomes or is elected or nominated 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 member, 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 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 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 not affecting the merits of the matter under consideration.