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]

Union of India - Section

Section 4 in The Lokpal And Lokayuktas Act, 2013

4. Appointment of Chairperson and Members on recommendations of Selection Committee.—

(1)The Chairperson and Members shall be appointed by the President after obtaining the recommendations of a Selection Committee consisting of—
(a)the Prime Minister—Chairperson;
(b)the Speaker of the House of the People—Member;
(c)the Leader of Opposition in the House of the People—Member;
(d)the Chief Justice of India or a Judge of the Supreme Court nominated by him—Member;
(e)one eminent jurist, as recommended by the Chairperson and Members referred to in clauses (a) to (d) above, to be nominated by the President—Member.
(2)No appointment of a Chairperson or a Member shall be invalid merely by reason of any vacancy in the Selection Committee.
(3)The Selection Committee shall for the purposes of selecting the Chairperson and Members of the Lokpal and for preparing a panel of persons to be considered for appointment as such, constitute a Search Committee consisting of at least seven persons of standing and having special knowledge and expertise in the matters relating to anti-corruption policy, public administration, vigilance, policy making, finance including insurance and banking, law and management or in any other matter which, in the opinion of the Selection Committee, may be useful in making the selection of the Chairperson and Members of the Lokpal:Provided that not less than fifty per cent. of the members of the Search Committee shall be from amongst the persons belonging to the Scheduled Castes, the Scheduled Tribes, Other Backward Classes, Minorities and women:Provided further that the Selection Committee may also consider any person other than the persons recommended by the Search Committee.
(4)The Selection Committee shall regulate its own procedure in a transparent manner for selecting the Chairperson and Members of the Lokpal.
(5)The term of the Search Committee referred to in sub-section (3), the fees and allowances payable to its members and the manner of selection of panel of names shall be such as may be prescribed.