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 14] [Entire Act]

Union of India - Section

Section 12 in The Cantonments Act, 2006

12. Constitution of Cantonment Boards

.-(1) Cantonments shall be divided into four categories, namely:--(i)Category I Cantonments, in which the population exceeds fifty thousand;(ii)Category II Cantonments, in which the population exceeds ten thousand, but does not exceed fifty thousand;(iii)Category III Cantonments, in which the population exceeds two thousand five hundred, but does not exceed ten thousand; and(iv)Category IV Cantonments, in which the population does not exceed two thousand five hundred.
(2)For the purposes of sub-section (1), the population shall be calculated in accordance with the latest official census, or, if the Central Government, by general or special order, so directs, in accordance with a special census taken for the purpose.
(3)In Category I Cantonments, the Board shall consist of the following members, namely:-
(a)the Officer commanding the station as ex officio or, if the Central Government so directs in respect of any cantonment, such other military officer as may be nominated in his place by the General Officer Commanding-in-Chief, the Command;
(b)the District Magistrate or an Executive Magistrate not below the rank of Additional District Magistrate nominated by him;
(c)the Chief Executive Officer;
(d)the Health Officer ex officio ;
(e)the Executive Engineer ex officio ;
(f)three military officers nominated by name by the Officer commanding the station by order in writing;
(g)eight members elected under this Act.
(4)In Category II Cantonments, the Board shall consist of the following members, namely:-
(a)the Officer commanding the station as ex officio or, if the Central Government so directs in respect of any cantonment, such other military officer as may be nominated in his place by the General Officer Commanding-in-Chief, the Command;
(b)the District Magistrate or an Executive Magistrate not below the rank of Additional District Magistrate nominated by him;
(c)the Chief Executive Officer;
(d)the Health Officer ex officio ;
(e)the Executive Engineer ex officio ;
(f)two military officers nominated by name by the Officer commanding the station by order in writing; (g) seven members elected under this Act.
(5)In Category III Cantonments, the Board shall consist of the following members, namely:-
(a)the Officer commanding the station as ex officio or, if the Central Government so directs in respect of any cantonment, such other military officer, as may be nominated in his place by the General Officer Commanding-in-Chief, the Command;
(b)the District Magistrate or an Executive Magistrate nominated by him;
(c)the Chief Executive Officer;
(d)the Health Officer ex officio ;
(e)the Executive Engineer ex officio ;
(f)one military officer nominated by name by the Officer commanding the station by order in writing; (g) six members elected under this Act.
(6)In Category IV Cantonments, the Board shall consist of the following members, namely:-
(a)the Officer commanding the station ex officio or, if the Central Government so directs in respect of any cantonment, such other military officer as may be nominated in his place by the General Officer Commanding-in-Chief, the Command;
(b)the Chief Executive Officer;
(c)two members elected under this Act.
(7)The Officer commanding the station may, if he thinks fit, with the sanction of the General Officer Commanding-in-Chief, the Command, nominate in place of any military officer whom he is empowered to nominate under clause (f) of sub-section (3), clause (f) of sub-section (4) or clause (f) of sub-section (5), any person, whether in the service of the Government or not, who is ordinarily resident in the cantonment or in the vicinity thereof.
(8)Every election or nomination of a member of a Board and every vacancy in the elected membership thereof shall be notified by the Central Government in the Official Gazette;
(9)The Member of Parliament and Member of Legislative Assembly representing constituencies which comprises wholly or partly the cantonment area, shall be special invitees for the meetings of the Board but without a right to vote.