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 Rajasthan - Section

Section 4 in Jodhpur Development Authority Act, 2009

4. Composition of the Jodhpur Development Authority.

(1)The Authority shall consist of the following members, namely: -
(i)a Chairman, appointed by the State Government;
(ii)a Vice-chairman, Jodhpur Development Commissioner, Jodhpur;
(iii)Principal Secretary to the Government, Urban Governance (Development and Housing Department); or his representative below the rank of Deputy Secretary;
(iv)Dy. Housing Commissioner, Rajasthan Housing Board, Jodhpur;
(v)Additional Chief Engineer, Public Health Engineering Department Jodhpur;
(vi)Additional Chief Engineer, Public works Department, Jodhpur;
(vii)District Collector, Jodhpur;
(viii)Chief Managing director Jodhpur Vidyut Vitran Nigam Ltd., Jodhpur;
(ix)Chairman/Administrator, Municipal corporation, Jodhpur;
(x)Zila Pramukh of Zila Parishad, Jodhpur;
(xi)Dy. Town planner, Jodhpur; and
(xii)Non-official members, not exceeding seven to be nominated by the State Government.
(2)Besides the members referred to in sub-section (1) the State Government, if it so thinks fit, may also appoint the Chairman of any Functional Board as member of the Authority.
(3)The Chairman of the Authority shall supervise and control all the activities on behalf of the Authority and shall exercise such powers and perform such duties as an conferred on him under this Act and exercise such other powers and perform such other duties as the Authority may, by regulations, from time to time determine. He may also modify, subject to confirmation by the Authority, in its next meeting, the decisions of officers of authority and committees constituted under the provisions of this Act.
(4)The Vice-chairman shall exercise such powers and perform such duties as the Chairman of the Authority may, by order, delegate to him and shall, during the absence of the Chairman, perform the functions and exercise the powers of the Chairman.
(5)The members shall receive such allowances for meeting the personal expenditure in attending the meetings of the Authority or any committee or body thereof or in performing any other functions as members, as may be prescribed.
(6)Where a person becomes or is nominated as a member of the Authority by virtue of holding any office or being a member of the Parliament or State Legislature or any local authority or any other authority, Corporation, Council, Board or body, whether incorporated or not, he shall cease to be a member of the Authority as soon as he ceases to be holder of that office or such member as the case may be.
(7)A member of the Authority, other than ex officio members, may, at any time by writing under his hand addressed to the Chairman, resign his office but shall continue as member until his resignation is accepted by the Chairman.
(8)The term of the non-official members of the Authority nominated under clause (xii) of sub-section (1) shall be for a period of two years:Provided that in the event of the office of any aforesaid member becoming vacant by reason of death, removal, resignation or otherwise, the vacancy shall be filled up by fresh nomination according to the provisions of clause (xii) of sub-section (1).
(9)No act or proceeding of the Authority, or of any board, committee or other body thereof shall be deemed to be invalid at any time merely on the ground that any of the members of the Authority or such body are not nominated, appointed or for any other reason are not available to take office at the time of the constitution or any meeting of the authority, or such body or any person is a member in more than one capacity, or there are one or more vacancies in the offices of any member of the Authority or such body.