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 13] [Entire Act]

State of Karnataka - Section

Section 3 in Karnataka Urban Development Authorities Act, 1987

3. Constitution and incorporation of the Authority.

(1)As soon as may be, after the date of commencement of this Act, the Government may by notification constitute for any urban area, an authority for the development of such area to be called ".................... Development Authority".
(2)The Authority shall be a body corporate by the name aforesaid having perpetual succussion and common seal with power, subject to the provisions of this Act, to acquire, hold and dispose of property both movable and immovable and to contract and shall by the said name sue or be sued.
(3)The Authority shall consist of the following members, namely :-
(a)the Chairman ;
(b)a town planner who shall be an officer of the Department of Town Planning not below the rank of an Assistant Director of Town Planning;
(c)an engineer who shall be an officer of the Karnataka Engineering Service not below the rank of an Executive Engineer ;
(d)members of the Karnataka Legislative Assembly representing a part or [whole of the urban area and members of the Karnataka Legislative Council who are the permanent residents of the urban area concerned] [Substituted by Act 14 of 1992 w.e.f. 24.04.1992.];
(e)a representative of the Karnataka Urban Water Supply and Drainage Board ;
(f)a representative of the Karnataka Electricity Board ;
(g)Commissioner of the Corporation or Municipal Commissioner or Chief Officer of the Municipal Council, Ex-officio ;
(h)Deputy Commissioner of the District, Ex-officio;
(i)an elected member of the local authority concerned;
(j)[ the Commissioner of Police or the Superintendent of the Police of the District, as the case may be having jurisdiction over the urban area concerned Ex-officio;] [Substituted by Act 14 of 1992 w.e.f. 24.04.1992.]
(k)an officer from the Karnataka Health and Family Welfare Department not below the rank of a District Health Officer ;
(l)a person having experience in Architecture ;
(m)four persons including a woman and a person belonging to the Scheduled Castes or Scheduled Tribe ;
(n)the Commissioner, ex-officio ;
Provided that during the period of cessation of the Local Authority or during the period of appointment of an Administrator, the Administrator shall nominate a person from amongst the Local Authorities.
(4)The person referred to in clauses (a) to (d) and clauses (k) to (m) of sub-section (3) shall be appointed by the Government and the persons referred to in clauses (e), (f) and (i) shall be nominated by the respective bodies:Provided that all the first members of the Authority shall be appointed by the Government.
(5)The Chairman, the Engineer and the Town Planner shall be the whole time members and the other members shall be part time members.
(6)The names of the Chairman and the members shall be published by the Government by notification in the official Gazette.