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 2] [Entire Act]

State of Rajasthan - Section

Section 7 in The Jaipur Development Authority Act, 1982

7. Constitution and powers of Executive Committee.

(1)There shall be an Executive Committee of the Authority consisting of the following members namely:-
(i)a Chairman, who shall be the Jaipur Development Commissioner;
(ii)Secretary, Urban Development and Housing or his representative not below the rank of Deputy Secretary;
(iii)Secretary, Jaipur Development Authority (who shall be the Member-Secretary of the Committee);
(iv)Chief Engineer, Public Works Department, Rajasthan;
(v)Chief Engineer, Public Health Engineering Department, Rajasthan;
(vi)Representative of the Rajasthan State Electricity Board not below the rank of a Chief Engineer;
(vii)Managing Director, Rajasthan State Industrial and Investment Corporation Limited;
(viii)General Manager, Rajasthan State Road Transport Corporation;
(ix)Managing Director, Rajasthan Tourism Development Corporation;
(x)Director, Engineering of the Authority;
(xi)Director, Town Planning of the Authority;
(xii)Director, Finance of the Authority;
(xiii)Collector, Jaipur;
(xiv)Superintendent of Police, Jaipur;
(xv)The Commissioner, Municipal Council, Jaipur:
Provided that where an Administrator has been appointed of the Municipality of Jaipur, he shall be the member.
(2)The Executive Committee shall exercise the following powers and perform the following duties, namely:-
(i)organisation of the divisions and operational units of the Authority;
(ii)preparation of drafts of regulations and recommending to the Authority for making them;
(iii)operation of the Jaipur Region Development Fund;
(iv)preparation of projects and schemes;
(v)approval or rejection of tenders for projects and schemes;
(vi)creation of posts under the Authority upto such level as may be determined by regulations;
(vii)borrowing and reborrowing of money required by the Authority;
(viii)investment of surplus money of the Jaipur Region Development Fund;
(ix)making of grants subventions, loans or advances to or sharing expenses with any local or other authority or person for projects and schemes;
(x)institution or withdrawal of legal proceedings on behalf of the Authority;
(xi)delegation of any of its powers and duties to its Chairman or any officer of the Authority.
(3)In addition to the powers and duties conferred on it under other provisions of this Act, the Executive Committee shall exercise such other powers and perform such other duties as may be delegated to it by the Authority from time to time.
(4)The Executive Committee shall meet at such place and at such time as may be determined by its Chairman, and shall observe such rules of procedure in regard to transaction of business as may be determined by regulations.