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 3] [Entire Act]

NCT Delhi - Section

Section 4 in The New Delhi Municipal Council Act, 1994

4. Composition of the Council.

(1)The Council shall consist of the following members, namely:-
(a)a Chairperson, from amongst the officers, of the Central Government or the Government, of or above the rank of Joint Secretary to the Government of India to be appointed by the Central Government in consultation with the Chief Minister of Delhi;
(b)[two members] [Subsituted by Act 5 of 2012, section 2(a)(i), for "three members" (w.e.f. 1-3-2012)] of Legislative Assembly of Delhi representing constituencies which comprise wholly or partly the New Delhi area;
(c)five members from amongst the officers of the Central Government or the Government or their undertakings, to be nominated by the Central Government; and
(d)[four members] [Subsituted by Act 5 of 2012, section 2(a)(ii), for "two members" (w.e.f. 1-3-2012)] to be nominated by the Central Government in consultation with the Chief Minister of Delhi to represent from amongst lawyers, doctors, chartered accountants, engineers, business and financial consultants, intellectuals, traders, labourers, social workers including social scientists, artists, media persons, sports persons and any other class of persons as may be specified by the Central Government in this behalf.
(e)[ the Member of Parliament, representing constituency which comprises wholly or partly the New Delhi area.] [Inserted by Act 5 of 2012, section 2 (a)(iii)(w.e.f. 1-3-2012)]
[***] [[Sub-section (2) omitted by Act 5 of 2012, section 2(b) (w.e.f. 1-3-2012). Sub-section (2), before omission, stood as under:"(2) The member of Parliament, representing constituency which comprises wholly or partly the New Delhi area, shall be a special invitee for the meetings of the Council but without a right to vote."]]
(3)[ Out of the eleven members referred to in sub-section (1), there shall be at least, [[Subsituted by Act 5 of 2012 section 2(c), for sub-section (3) (w.e.f. 1-3-2012). Sub-section (3), before subsitution, stood as under:"(3) Out of the eleven members referred to in sub-section (1), there shall be atleast three memebres who are women and one member belonging to the Sheduled Caste."]] -
(a)three members who are women; [[Subsituted by Act 5 of 2012 section 2(c), for sub-section (3) (w.e.f. 1-3-2012). Sub-section (3), before subsitution, stood as under:
"(3) Out of the eleven members referred to in sub-section (1), there shall be atleast three memebres who are women and one member belonging to the Sheduled Caste."]]
(b)two members belonging to the Scheduled Castes, out of which one member shall be from the members nominated under clause (d) of sub-section (1).] [[Subsituted by Act 5 of 2012 section 2(c), for sub-section (3) (w.e.f. 1-3-2012). Sub-section (3), before subsitution, stood as under:
"(3) Out of the eleven members referred to in sub-section (1), there shall be atleast three memebres who are women and one member belonging to the Sheduled Caste."]]
(4)The Central Government shall nominate, in consultation with the Chief Minister of Delhi, a Vice-Chairperson from amongst the members specified in clauses (b) and (d) of sub-section (1).