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 3] [Entire Act]

State of Rajasthan - Section

Section 13 in Rajasthan Public Trust Act, 1959

13. Regional Advisory Committees.

- (l) The State Government shall, by notification in the Official Gazette, establish a Regional Advisory Committee for the area within the jurisdiction of each Assistant Commissioner, consisting of such number of members representing such interest as may be prescribed.
(2)All the members of a committee shall be appointed by the State Government by notification in the Official Gazette and shall hold office, save as otherwise provided, for a period of five years from the date of the publication of such notification.
(3)The State Government shall appoint one from amongst the members of a committee to be its Chairman.
(4)If any member of a committee is unable, by reason of death resignation, removal or otherwise, to complete his full term of office, the vacancy so caused shall be filled by the appointment of another person and the person so appointed shall fill such vacancy for the un-expired portion of the term for which the member in whose place such person is appointed would otherwise have continued in office.
(5)The members of a committee including the Chairman may be paid travelling and other allowances for attending meetings of the committee and, subject to the prescribed conditions and restrictions, for undertaking any journey in connection with any of the affairs of the committee, at such rates as may be fixed by the State Government.