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 10] [Entire Act]

State of Rajasthan - Section

Section 10 in Rajasthan Municipalities Act, 2009

10. Determination of wards.

(1)The State Government shall by order determine,
(a)the wards into which each Municipality shall, for the purpose of its elections, be divided;
(b)the extent of each ward;
(c)the number of seats, if any, reserved for members of the Scheduled Castes or, as the case may be, Scheduled Tribes and for women members of such castes and tribes and for members of the Backward Classes and women members thereof; and
(d)the number of wards for women candidates.
(2)The seats reserved for Scheduled Castes or, as the case may be, for Scheduled Tribes and for the Backward Classes and for women may be allotted by rotation to different wards in such manner as may be prescribed.
(3)The State Government shall carry out the determination of the boundaries of the wards and allocation of seats reserved in favour of the Scheduled Castes, Scheduled Tribes, the Backward Classes and women among the wards having regard to the provisions of Section 6 and also to the following provisions, namely:
(a)all wards shall, as far as practicable, be geographically compact areas;
(b)wards which are reserved for the Scheduled Castes or Scheduled Tribes shall be distributed to different parts of the municipal areas where the proportion of the population of such castes or tribes, as the case may be, is comparatively large; and
(c)the numbering of wards shall start from the north-west corner of the local area of a Municipality.
(4)The draft of the order under sub-Section (1) shall be published for filing objections thereto within a period of not less than seven days and a copy of the same shall be sent to the Municipality concerned for comments.
(5)The State Government shall consider any objection and the comments received under sub-Section (4) and the draft order shall, if necessary, be amended, altered or modified accordingly, and thereupon it shall become final.