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 Odisha - Section

Section 41 in Orissa Pani Panchayat Rules, 2003

41. Election of the Executive Committee, the President, the Secretary and the Treasurer of the Distributary Committee.

(1)The General Body of the Distributary Committee shall be formed by all the Presidents, the Secretaries and the Treasurers of the Pani Panchayats situated within the distributary area.
(2)The Executive Committee of the Distributary Committee shall be formed with nine members who shall be elected from among the members of the General Body.
(3)The election of the Executive Committee, the President, the Secretary and the Treasurer of the Distributary Committee shall be held in the office of the Distributary Committee or at such other public place as the Election Authority may determine in the notification under Sub-rule(2) of Rule 38.
(4)The Election Officer within three days of the publication of results of election to all the Pani Panchayats situated within the Distributary area shall issue a notice in plain paper giving clear seven days time to all the members of the General Body of the Distributary Committee to hold election to elect nine members from among themselves to be the members of the Executive Committee, and the President, the Secretary and the Treasurer of the Distributary Committee.
(5)The General Body of the Distributary Committee shall hold its first meeting under the Chairmanship of the Election Officer.
(6)
(a)Nomination paper of the candidate for the Executive Committee shall be signed by him expressing his willingness to contest the election which shall also be signed by at least two members of the General Body and shall be presented to the Election Officer on the date, time and place specified in the notice.
(b)The Election Officer shall scrutinize the nomination papers, make a list and read out the names of the candidates whose nominations are found valid.
(c)A validity nominated candidate may withdraw his/her candidature by presenting a written application in plain paper to the Election Officer on the spot. After withdrawal of the candidature, the Election Officer shall publish the final list of candidates for the election.
(d)There shall be no election if, after withdrawal of candidature, the number of contesting candidates remains at 9 (nine) or less. No election shall take place unless more than 50 per cent of the members of the General Body are present to cast their votes.
(7)The names of the valid candidates shall be legibly written on the ballot paper in Oriya in the following format:
Sl.No. Name of the candidate with name of father orhusband Symbol
1.2.3.    
(8)
(a)Every member present shall be supplied with a ballot paper duly authenticated by the Election Officer, who shall proceed one after another to the place set apart for the voting and secretly place the rubber stamp bearing arrow cross mark against nine candidates/symbols for whom he/she wishes to vote and then fold and deposit the ballot paper in the ballot box placed in the full view of the Election Officer.
(b)Immediately after the voting is over, the Election Officer shall count the votes in presence of the members and record the number of votes secured by each candidate in a plain paper.
(c)The Election Officer shall then declare the first nine candidates who have secured highest number of votes in the descending order and declare them to be elected to the Executive Committee of the Distributary Committee.
(d)In the event of equality of votes between two or more candidates for the ninth place, the Election Officer shall draw a lot in presence of the candidates. The candidate whose name is first drawn shall be declared as duly elected.
(9)The Election Officer, immediately after election of the members of the Executive Committee, shall take steps for election of the President, the Secretary and the Treasurer from among the members of the Executive Committee.
(10)The nomination of every candidate shall be made in plain paper. Every nomination paper shall be signed by two members of the Executive Committee as proposer and seconder and the candidate shall also sign expressing his willingness to contest the election to the office of the President/ Secretary/Treasurer, as the case may be.
(11)There shall be separate nomination papers for the post of the President, the Secretary and the Treasurer. The candidate shall present the nomination paper to the Election Officer.
(12)The Election Officer, after receiving the nomination papers during the appointed hour, shall scrutinize then, make a list and read out the names of the candidates whose nominations are found valid.
(13)A validly nominated candidate may withdraw his candidature by presenting a written application in plain paper to the Election Officer on the spot.
(14)After withdrawal of the candidature, the Election Officer shall publish, read out the final list of candidates for the election.
(15)If there are two or more candidates for any of the offices, the election shall be held by secret ballot and vote of the members present at the meeting shall be taken subject to the condition that no election shall take place unless more than 50 per cent of the members of the Executive Committee are present to cast their votes.
(16)The names, of the finally published valid candidates for the office of the President, Secretary and the Treasurer shall be legibly written on the ballot paper in Oriya in the following format :
Sl.No. Name of the candidate with name of father orhusband Symbol
A. President1.2.    
B. Secretary1.2.    
C. Treasurer1.2.    
(17)Every member of the Executive Committee present shall be supplied with a ballot paper duly authenticated by the Election Officer, who shall proceed one after another to the place set apart for voting and secretly place the rubber stamp bearing the arrow cross mark against names of the candidates/symbols for whom he/she wishes to vote for the office of the President, Secretary and the Treasurer and then fold and deposit the ballot paper in the ballot box placed in full view of the Election Officer.
(18)Immediately after the voting is over, the Election Officer shall count the votes in presence of the members of the Executive Committee present and record the number of votes secured by each candidate in a plain paper.
(19)After completion of counting the Election Officer shall declare the names of winning candidates to the offices of the President, the Secretary and the Treasurer who have secured highest number of votes.
(20)In the event of equality of votes between two or more candidates, the Election Officer shall draw a lot in presence of the candidates. The candidate whose name is first drawn shall be declared as duly elected.
(21)The Election Officer shall prepare a record of the proceedings of the meeting sign it and attest with his initial every correction made therein and permit the members present at the meeting to affix their signature to such record.
(22)The Election Officer shall also notify the names of the winning candidates on the notice board of the Distributary Committee and forward a copy of the same to the Election Authority.