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 7 in Ajmer Development Authority Act, 2013

7. Constitution and powers of Executive Committee.

(1)There shall be an Executive Committee of the Authority consisting of the following members, namely:-
(i)Ajmer Development Commissioner, who shall be the Chairman;
(ii)representative of Secretary, Urban Governance (Development and Housing) not below the rank of Deputy Secretary;
Explanation. - For the purpose of this clause, the expression "Secretary" means the Secretary to the Government in charge of a department and includes an Additional Chief Secretary and a Principal Secretary when he or she is in charge of the department.
(iii)Secretary, Ajmer Development Authority who shall be the Member-Secretary of the Committee;
(iv)Additional Chief Engineer, Public Works Department, Ajmer Region, Ajmer, Rajasthan;
(v)Additional Chief Engineer, Public Health Engineering Department, Ajmer Region, Ajmer, Rajasthan;
(vi)Managing Director, Ajmer Vidyut Vitaran Nigam Limited or his representative not below the rank of a Chief Engineer;
(vii)Managing Director, Rajasthan State Industrial and Investment Corporation Limited or his representative not below the rank of a General Manager;
(viii)Managing Director, Rajasthan State Road Transport Corporation or his representative not below the rank of a General Manager;
(ix)Deputy Director, Tourism, Ajmer;
(x)Director, Engineering of the Authority;
(xi)Director, Town Planning of the Authority;
(xii)Director, Finance of the Authority;
(xiii)Director, Law of the Authority;
(xiv)District Collector, Ajmer;
(xv)Superintendent of Police, Ajmer;
(xvi)The Chief Executive Officer, Municipal Corporation, Ajmer;
(xvii)The Commissioner, Municipal Council, Kishangarh, Ajmer; and
(xviii)The Executive Officer, Municipal Board Pushkar, Ajmer.
(2)The Executive Committee shall exercise the following powers and perform the following duties, namely:-
(i)organisation of the divisions and operational units of the Authority;
(ii)preparation of drafts of regulations and recommending to the Authority for making them;
(iii)operation of the Ajmer Region Development Funds;
(iv)preparation of projects and schemes;
(v)approval or rejection of tenders for projects and schemes;
(vi)creation of posts under the Authority upto such level as may be determined by regulations with the prior approval of the Government ;
(vii)borrowing and reborrowing of money required by the Authority;
(viii)investment of surplus money of the Ajmer Region Development Fund;
(ix)making of grants, subventions, loans or advances to, or sharing expenses with, any local or other authority or person for projects and schemes;
(x)institution or withdrawal of legal proceedings on behalf of the Authority; and
(xi)delegation of any of its powers and duties to its Chairman or any officer of the Authority.
(3)In addition to the powers and duties conferred on it under other provisions of this Act, the Executive Committee shall exercise such other powers and perform such other duties as may be delegated to it by the Authority from time to time.
(4)The Executive Committee shall meet at such place and at such time as may be determined by its Chairman and shall observe such rules of procedure in regard to transaction of business as may be determined by regulations.