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 4] [Entire Act]

State of Rajasthan - Section

Section 54 in Rajasthan Municipalities Act, 2009

54. Constitution of Wards Committee.

(1)There shall be constituted Wards Committees, consisting of one or more wards, within the territorial areas of the Municipalities having population of three lakh or more.
(2)Each Ward Committee shall consist of
(a)the members of the Municipality representing the wards within the territorial areas of the Wards Committee; and
(b)such other members, not exceeding five who are not less than 25 years of age and who have special knowledge or experience in municipal administration to be nominated by the Municipality:
Provided that a person shall be disqualified for being nominated , and for being , a member of the Wards Committee, if under the provision of this Act or any other law for the time being in force, he would be disqualified for being elected as, and for being, a member.
(3)Where a Wards Committee consists of one ward, the member representing that ward in the municipality shall be the Chairperson of that Committee.
(4)
(a)The Ward Committee shall at its first meeting after its constitution under sub-Section (1) and at its first meeting in the same month in each succeeding year shall elect where the Wards Committee consists of two or more wards, one of the members representing such wards in the Municipality to be the Chairperson of that Committee.
(b)The Chairperson shall hold office until his successor has been elected and shall be eligible for re-election.
(5)The Chairperson shall vacate office as soon as he ceases to be a member.
(6)In the event of the office of the Chairperson falling vacant before the expiry of his term, the Wards Committee shall, as soon as conveniently may be after the occurrence of the vacancy, elect new Chairperson in accordance with sub-Section (4):Provided that a Chairperson so elected shall hold office so long only as the person in whose place he is elected would have held it if such vacancy had not occurred.
(7)The duration of the Wards Committee shall be co-extensive with the duration of the municipality.
(8)The Municipality shall by order define the functions and duties of the Wards Committee, the territorial areas of such Committee and the procedure to be adopted by such Committee for transaction of its business.
(9)Three members including the Chairperson of the Wards Committee shall constitute the quorum and the Wards Committee shall observe such rules of procedure in transacting its business as may be made by the Municipality.