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] [Entire Act]

State of Tamilnadu - Section

Section 253 in Tamil Nadu Panchayats Act, 1994

253. Special provisions relating to newly constituted Panchayats.

(1)The provisions of this section shall apply when a Panchayat is constituted for the first time under this Act.
(2)When a Panchayat is newly constituted under this section, the [Tamil Nadu State Election Commissioner] [Substituted for the words 'State Election Commissioner' by Tamil Nadu Panchayals (Amendment) Act, 1998 (Tamil Nadu Act 4 of 1998).] shall make arrangements for the election of members and of the President or the Chairman, as the case may be, so that the member and the President or the Chairman, may come into office on the date specified in the notification issued for the constitution of such Panchayat.
(3)When a Panchayat is constituted under this section, the Government may appoint a special officer not below the rank of a Tahsildar, for such period not exceeding six months as the Government may, by order, specify, to exercise the powers, discharge the duties and perform the functions of the Panchayat, its President or Chairman, as the case may be.[(3-A) Notwithstanding anything contained in sub-section (3), the Special Officers appointed under that sub-section in respect of the Village Panchayats and Panchayat Union specified in Schedule IV-A shall hold office up to the 31st day of March 2000 or for such shorter period as the Government may, by notification, specify in this behalf.] [Sub-section (3-A) inserted by Tamil Nadu Panchayats (Seventh Amendment) Act, 1999 (Tamil Nadu Act 44 of 1999).]
(4)The Special Officer shall exercise the powers, discharge the duties and perform the functions of the Panchayat, its President or Chairman, until the members of the Panchayat have come into office and a President or Chairman has been elected.