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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 4 in Hyderabad Metropolitan Development Authority Act, 2008

4. Constitution of the Hyderabad Metropolitan Development Authority.

(1)As soon as may be, after the date of commencement of this Act, the Government may, by notification constitute the Hyderabad Metropolitan Development Authority for the Hyderabad Metropolitan region notified under Section-3.
(2)The Metropolitan Development Authority:-
(i)shall be body corporate and shall have perpetual succession and a common seal; and
(ii)subject to such restrictions imposed by or under this Act, may sue or be sued in its corporate name.
(3)The Metropolitan Development Authority shall consist of the following members:-
(i)The Chief Minister of Andhra Pradesh, who shall be the Chairman;
(ii)The Minister of Municipal Administration, who shall be the Vice-Chairman;
(iii)The Mayor, Greater Hyderabad Municipal Corporation;
(iv)Chief Secretary to the Government;
(v)Principal Secretary / Secretary, Municipal Administration & Urban Development Department;
(vi)Principal Secretary / Secretary, Revenue Department;
(vii)Principal Secretary / Secretary, Industries & Commerce Department;
(viii)Principal Secretary / Secretary, Transport, Roads & Buildings Department;
(ix)Principal Secretary / Secretary, Finance Department;
(x)Principal Secretary / Secretary, Environment & Forest Department;
(xi)Principal Secretary / Secretary, Panchayet Raj Department;
(xii)Principal Secretary / Secretary, Home Department;
(xiii)A representative of Metropolitan Planning Committee constituted under the provisions of the Andhra Pradesh Metropolitan Planning Committee Act, 2007;
(xiv)Vice-Chairman and Managing Director of the Andhra Pradesh Transmission Corporation (APTRANSCO);
(xv)Vice-Chairman and Managing Director of the Andhra Pradesh Industrial Infrastructure Corporation (API 1C);
(xvi)Vice-Chairman and Managing Director of the Andhra Pradesh State Road Transport Corporation (APSRTC);
(xvii)The Commissioner, Grater Hyderabad Municipal Corporation;
(xviii)Four Members of the Andhra Pradesh State Legislative Assembly / Legislative Council representing the Hyderabad Metropolitan Region nominated by the Government;
(xix)Four elected members amongst the persons representing the local authorities in the Hyderabad Metropolitan Region;
(xx)The General Manager, South Central Railway;
(xxi)The Chief General Manager, Bharat Sanchar Nigam Limited (BSNL);
(xxii)The Metropolitan-Commissioner (in the cadre of Special Chief Secretary / Principal Secretary / Secretary) -Member-Convener;
(xxiii)Any other person nominated by the Government.
(4)The members appointed under items (xviii), (xix) and (xxiii) of sub-section (3) shall hold office for a period of three years from the date on which they assume office and shall be eligible for re-appointment on such conditions as may be prescribed.
(5)The Government may, by notification omit any member of the Metropolitan Development Authority, Such notification shall be laid before the Legislature of the State.