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 13] [Entire Act]

Union of India - Section

Section 13 in Cantonments Act, 1924

13. [ Constitution of Cantonment Boards.- [Substituted by Act 24 of 1936, s.5, for the original section.]

(1)Cantonments shall be divided into three classes, namely:-
(i)Class I Cantonments, in which the civil population exceeds ten thousand;
(ii)Class II Cantonments, in which the civil population exceeds two thousand five hundred, but does not exceed ten thousand; and
(iii)Class III Cantonments, in which the civil population does not exceed two thousand five hundred:
[* * * * *]
(2)For the purposes of sub-section (1), the civil 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 Class I Cantonments, the Board shall consist of the following members, namely:-
(a)the Officer Commanding the station 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 Officer Commanding-in-Chief, the Command;
(b)a Magistrate of the first class nominated by the District Magistrate;
(c)the Health Officer;
(d)the Executive Engineer;
(e)four military officers nominated by name by the Officer Commanding the station by order in writing;
(f)seven members elected under this Act.
(4)In Class II Cantonments, the Board shall consist of the following members, namely:-
(a)the Officer Commanding the station, 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 Officer Commanding-in-Chief, the Command
(b)a Magistrate of the first class nominated by the District Magistrate;
(c)the Health Officer;
(d)the Executive Engineer;
(e)
(i)in cantonments of which the civil population exceeds seven thousand five hundred, three military officers,
(ii)in cantonments of which the civil population exceeds five thousand, but does not exceed seven thousand five hundred, two military officers,
(iii)[ in cantonments of which the civil population does not exceed five thousand, one military officer,] [Substituted by the A.O.1950, for the former clause.] nominated by name by the Officer Commanding the station by order in writing;
(f)such number of members elected under this Act as is equal to the number of members constituted or nominated by or under clauses (b) to (e).
(5)In Class III Cantonments, the Board shall consist of the following members, namely:-
(a)the Officer Commanding the station, 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 Officer Commanding-in-Chief, the Command;
(b)one military officer nominated by name by the Officer Commanding the station by order in writing;
(c)one member elected under this Act.
(6)The Officer Commanding the station may, if he thinks fit, with the sanction of the Officer Commanding-in-Chief, the Command, nominate in place of any military officer whom he is empowered to nominate under clause (e) of sub-section (3), clause (e) of sub-section (4) or clause (b) 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.
(7)Every election or nomination of a member of a Board and every vacancy in the membership thereof shall be notified by the [Central Government] [Substituted by the A.O. 1937, for "L.G."] in the Official Gazette.]