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

13. Term of office of members of committee.

(1)Except as otherwise provided in this Act, the members of a committee (not being a committee constituted for the first time) shall hold office for a period of four years from the date referred to in sub-section (2):Provided that, the State Government may, by an order in the Official Gazette, extend the term of office of members of ally committee for a period not exceeding one year.
(2)The term of office of members of a committee shall be deemed to commence on the date of the first meeting of the committee held in accordance with the provisions of sub-section (3).
(3)The first meeting of the committee shall be held of such date as may be fixed by the Metropolitan Commissioner, or by the Chief Executive Officer if authorized by him by a general or special order, in that behalf, which date shall be within thirty days from the date on which the names of members are published in the Official Gazette and the Committee is constituted in accordance with the provisions of section 11. Such meeting shall be presided over by the Chief Executive Officer.
(4)Notwithstanding anything contained in sub-section (3), such meeting shall not be held before the expiry of the term of office of members of an existing committee.