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 8] [Entire Act]

State of Maharashtra - Section

Section 6 in Maharashtra Housing and Area Development Act, 1976

6. Constitution of Authority.

(1)The Authority shall consist of a President, a Vice-President and seven other members all appointed by the State Government.
(2)The President may be either a full-time President or a part-time President. If the President is a part-time President then the State Government shall appoint a full-time Vice-President. The President and Vice-President shall be persons who, in the opinion of the State Government, have administrative and management experience necessary for conducting and managing the affairs of the Authority under this Act. The Authority shall consist of the following other members, namely:-
(a)two official members who, in the opinion of the State Government, have special knowledge of, or practical experience in, public administration, finance structure engineering, architecture, town and company planning or public housing;
(b)five non-official members, of whom one shall be a representative of the employees of the Authority.
(3)The names of the President, Vice-President and other members appointed under this section shall be published in the Official Gazette, and upon such publication, the Authority shall be deemed to be duly constituted.