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 33] [Entire Act]

State of Tamilnadu - Section

Section 9A in Tamil Nadu Town and Country Planning Act, 1971

9A. Establishment of the Chennai Metropolitan Development Authority.

(1)With effect from such date as the Government may, by notification in the Tamil Nadu Government Gazette, appoint in this behalf, there shall be established for the Chennai Metropolitan Planning Area and authority by the name of the Chennai Metropolitan Development Authority.
(2)The Chennai Metropolitan Development Authority established under subsection (1) shall consist of -
(a)twelve persons appointed by the Government of whom -
(i)one shall be the Chairman;
(ii)one shall be the Vice-Chairman;
(iii)six shall be officers of the Government;
(iv)two shall be members of the State Legislature;
(v)one shall represent trade and industry in the Chennai Metropolitan Planning Area; and
(vi)one shall be the member-secretary.
(b)the Director;
(c)the Joint Director of Town and Country Planning or the Deputy Director of Town and Country Planning of the Chennai Metropolitan Planning Area to be nominated by the Government;
(d)the Commissioner, Municipal Corporation of Chennai
(e)the representatives of local authorities as specified below:-
(i)if there is only one local authority functioning in the Chennai Metropolitan Planning Area, two representatives nominated by the local authority;
(ii)if there are two or more local authorities functioning in the Chennai Metropolitan Planning Area, such persons not exceeding four in number as are appointed by the Government who are members of such local authorities;
(f)the Chairman of the Tamil Nadu State Housing Board constituted under section 3 of the Tamil Nadu State Housing Board Act, 1961 (Tamil Nadu Act 17 of 1961) or such other officer as that Chairman may nominate in this behalf, from time to time; and
(g)the Chairman of the Tamil Nadu Slum Clearance Board established under section 34 of the Tamil Nadu Slum Areas (Improvement and Clearance) Act, 1971 (Tamil Nadu Act 11 of 1971) or such other officer as that Chairman may nominate in this behalf from time to time.
(h)a whole-time Director of the Chennai Metropolitan Water Supply and Sewerage Board constituted under the Chennai Metropolitan Water Supply and Sewerage Act, 1978 (Tamil Nadu Act 28 of 1978) nominated by that Board, ex-officio.