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]

Union of India - Section

Section 4 in The Delhi Sikh Gurdwaras Act, 1971

4. Composition of the Committee.

The Committee shall consist of-
(a)forty-six members to be elected from various wards into which Delhi shall be divided in accordance with the provisions of this Act;
(b)nine members to be co-opted by the elected members of the Committee referred to in clause (a) in the manner hereinafter appearing,-
(i)two members to represent the registered Singh Sabhas of Delhi who shall be chosen by drawing of lots out of the Presidents of those registered Singh Sabhas;
(ii)four members, each being the head priest of the (1) Sri Akal Takhat Sahib, Amritsar, (2) Sri Takhat Kesgarh Sahib, Anandpur, (3) Sri Takhat Patna Sahib, Patna, and (4) Sri Takhat Hazur Sahib, Nanded:
Provided that the head priest shall have no right to vote for the purpose of election of office-bearers and other members of the Executive Board under sub-section (1) and sub-section (2) of section 16;
(iii)one member, being the nominee of the Shromani Gurdwara Parbandhak Committee, Amritsar;
(iv)two members to represent the Sikh community of Delhi, other than those referred to in sub-clause (i), sub-clause (ii) and sub-clause (iii), to be chosen in accordance with the system of proportional representation by means, of a single transferable vote.