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 Maharashtra - Section

Section 9 in The Maharashtra Truck Terminal (Regulation of Location) Act, 1995

9. Constitution of Authority.

(1)The Authority shall consist of a Chairman, a Chief Executive Officer and seven other members-all appointed by the State Government.
(2)The Metropolitan Commissioner shall be the ex-officio Chairman of the Authority in the Bombay Metropolitan Region. If similar authorities are established outside the Bombay Metropolitan Region, the concerned Divisional Commissioner shall be the ex-officio Chairman. The State Government shall appoint a full-time Chief Executive Officer. The Chief Executive Officer shall be a person who, in the opinion of the State Government, has administrative and management experience necessary for conducting and managing the affairs of the Authority under this Act. The following shall be the other seven members, namely,-
(a)four official members who, in the opinion of the State Government, have special knowledge of , or practical experience, in municipal or public administration, town and country planning, public transport, traffic control or finance;
(b)three non-official members of whom one shall be a representative of the person engaged in the business of collecting, forwarding and distributing goods carried by goods carriages having offices in the control area.
(3)The names of the Chairman, Chief Executive Officer and the designations or as the case may be, names of other members appointed under this section shall be published in the Official Gazette, and upon such publication, the Authority shall be deemed to be duly constituted.