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 66] [Entire Act]

State of Uttar Pradesh - Section

Section 4 in U.P. Urban Planning and Development Act, 1973

4. The Development Authorit.

(1)The State Government may, by notification in the Gazette, constitute for the purposes of this Act, an Authority to be called the Development Authority for any development area.
(2)The Authority shall be a body corporate, by the name given to it in the said notification, having perpetual succession and a common seal with power to acquire, hold and dispose of property, both movable and immovable and to contract and shall by the said name sue and be sued.
(3)The Authority in respect of a development area which includes whole or any part of a city as defined in the [Uttar Pradesh Municipal Corporation Act. 1959), shall consist of the following members namely-
(a)Chairman to be appointed by the State Government:
(b)Vice-Chairman to be appointed by the State Government:
(c)[ the Secretary to the State Government, in charge of the Department in which, for the time being, the business relating, to the Development Authorities is transferred, ex-officio:)] [Substituted by sub-section-3 of amendment act-1985(Act No-21 of 1985) dated 21.08.1985]
(d)the Secretary to the State Government in charge Of the Department of Finance, ex-officio.
(e)the Chief Town and Country Planner, Uttar Pradesh ex-officio:
(f)[ the Managing Director of the Jal Nigam established under the Uttar Pradesh Water Supply and Sewerage Act, 1975. ex-officio)] [Substituted by sub-section-2 of amendment act-1976(Act No-19 of 1976) dated 03.10.1975]
(g)the Mukhya Nagar Adhikari, ex-officio:
(h)the District Magistrate of every district any part of which Included in the development area ex-officio:
(i)four members to be elected by Sabhasads of the Nagar Mahapalika for the said city from amongst themselves,
Provided that any such member shall cease to hold such office as soon as he ceases to be Sabhasad of the [Municipal Corporation] [Substituted By UP Act No. 3 of 1997]:
(j)such other members not exceeding three as may be nominated by the State Government.
(4)The appointment t of the Vice-Chairman shall be whole time.
(5)The Vice-Chairman shall be entitled to receive from the funds of the Authority such salaries and allowance-and be governed by such conditions of service as may be determined by general or special order of the State Government in this behalf.
(6)A member referred to in Clause (c) Clause (d) Clause (e) or Clause (f) of Sub-section (3) may instead of attending a meeting of the Authority himself depute an officer, not below the rank of Deputy secretary in the department, in the case of a member referred to In Clause (c) or Clause (d) and not below the rank of Town Planner in the case of a member referred to in Clause (e) and not below the rank of Superintending Engineer in the case of a member referred to in clause (f) to attend the meeting. The officer so deputed shall have the right to take part in the proceedings of the meeting and shall also have the right to vote.
(7)The Authority in respect of a development area other than that mentioned in Sub-Section (3) shall consist of a Chairman, a Vice Chairman and not less than five and not more than eleven such other members, including at least one member from Municipal Boards and Notified Area Committees having each jurisdiction in the development area, who shall hold office for such period and on such terms and conditions as may be determined by general or special order of the State Government in this behalf.Provided that the Vice-Chairman or a member other than an ex-officio member of the Authority may at any time by writing under his hand addressed to the State Government resign his office and on such resignation being accepted shall be deemed to have vacated his office.
(8)No act or proceedings of the Authority shall be invalid by reason of the existence of any vacancy in, or defect in the constitution of, the Authority.