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] [Section 243R] [Entire Act]

Union of India - Subsection

Section 243R(2) in Constitution of India, 1950

(2)The Legislature of a State may, by law, provide-
(a)for the representation in a Municipality of-
(i)persons having special knowledge or experience in Municipal administration;
(ii)the members of the House of the People and the members of the Legislative Assembly of the State representing constituencies which comprise wholly or partly the Municipal area;
(iii)the members of the Council of States and the members of the Legislative Council of the State registered as electors within the Municipal area;
(iv)the Chairpersons of the Committees constituted under clause (5) of article 243-S:
Provided that the persons referred to in paragraph (i) shall not have the right to vote in the meetings of the Municipality;
(b)the manner of election of the Chairperson of a Municipality.