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 12] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 12(2) in The 'Union Territory of Andaman and Nicobar Islands' Street Vendors (Protection of Livelihood and Regulation of Street Vending) Rules, 2015

(2)The constitution of a Town Vending Committee shall be as follows, namely:-
Sl. No. Government Department and other Bodies No. of members
(a) Government Department -  
(i) Chairperson (Municipal Commissioner or Chief ExecutiveOfficer) 01
(ii) Representative of Police (preferably from the TrafficDivision) 01
(b) Other Bodies -  
(i) Street vendors (one-third of whom shall be women vendors,with due representation of the Scheduled Castes, ScheduledTribes, Other Backward Classes, minorities and persons withdisabilities) 04
(ii) Non-government organisations and community basedOrganisations 01
(iii) Resident Welfare Associations 02
(iv) Representative of State Level Bankers Committee 01
  Total 10