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 Rajasthan - Section

Section 8 in Ajmer Development Authority Act, 2013

8. Appointment of Ajmer Development Commissioner, Directors, Secretary, etc.

(1)The State Government shall appoint any of its officer as Ajmer Development Commissioner on such salary and allowances and on such terms and conditions of service as may be determined by the State Government. He shall be the Chief Executive of the Authority and shall supervise and control all its officers and servants, including any officer of Government appointed, from time to time, on deputation to the Authority, or to the Executive Committee, or any other Committee or any Functional Board or anybody thereof. He shall be responsible for collection of all sums due to the Authority and payment of all sums payable by it. He shall ensure adequate security of all assets including cash balances of the Authority. Besides the said powers and duties and the powers and duties delegated by the Authority or the Executive Committee or any other committee or any Functional Board or anybody thereof, he shall also exercise the following powers, perform the following functions and discharge the following duties, namely:-
(i)management and supervision of operational units of the Authority;
(ii)except as otherwise provided, appointment of the staff as per strength sanctioned by the Authority or the Executive Committee, as the case may be, including their removal, dismissal or otherwise punishing them in accordance with the regulations made by the Authority;
(iii)promulgation of internal procedure for management of the Authority;
(iv)administration of Projects and Schemes of the Authority;
(v)grant of any permission required to be given under this Act or refusal thereof on behalf of the Authority;
(vi)calling tenders, scrutinise them and approve or reject them where the value does not exceed rupees one crore and where the value exceeds rupees one crore making recommendation to the Executive Committee;
(vii)executing agreements and entering into contract for and on behalf of the Authority; and
(viii)all other powers, functions and duties as may be determined by regulations.
(2)To aid and advise the Ajmer Development Commissioner, the State Government shall appoint the following Directors: -
(i)Director, Engineering who shall not be below the rank of Chief Engineer of civil construction;
(ii)Director, Town Planning who shall not be below the rank of Senior Town Planner and Architectural Advisor;
(iii)Director, Finance who shall not be below the rank of Senior Accounts Officer; and
(iv)Director, Law who shall not be below the rank of a District Judge or a Joint Legal Remembrancer of the Rajasthan State Legal Service.
(3)The State Government shall appoint a Secretary of the Authority who shall also act as Secretary of the Executive Committee, other Committees, if any, and all Functional Boards. He shall, subject to the control and supervision of the Ajmer Development Commissioner, record the minutes of the Proceedings of the Authority, Executive Committee, all Functional Boards, Committees or anybody of the Authority, maintain the minute book for the same along with all record relevant thereto and shall exercise such powers, perform such functions and discharge such duties as may be delegated to him by the Authority, the Executive Committee, Ajmer Development Commissioner or any Functional Board.
(4)The State Government may also appoint one or more Additional Commissioners and Additional Secretaries to assist the Ajmer Development Commissioner and they shall perform such functions and discharge such duties as may be delegated to them by the Ajmer Development Commissioner.
(5)The officers appointed under sub-sections (2), (3) and (4) shall be deemed to be officers of the Authority and their salary and allowances and their terms and conditions of service shall be such as may be determined by the State Government.