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 21 in The Mumbai Metropolitan Region Specified Commodities Markets (Regulation of Location) Act, 1983

21. Election of Chairman and Vice-Chairman.

- Subject to the provisions of sub-section (1) of section 4, the Chairman and the Vice-Chairman shall be elected in the first meeting of the committee held in accordance with the provision of sub-section (3) of section 13 and on the expiry of the term of the Chairman and the Vice-Chairman under section 19 or, as the case may be, where there is a vacancy of the Chairman or the Vice-Chairman, they shall be elected by the members in the meeting of the committee to be called by the Chief Executive Officer, within fifteen days from the date on which the term has so expired or, as the case may be, the vacancy has occurred. Such meeting shall be presided over by the Metropolitan Commissioner.