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] [Section 15] [Entire Act]

State of Odisha - Subsection

Section 15(5) in The Orissa (State) Council for Child Welfare Rules, 1996

(5)Member-Secretary-(a) Member-Secretary shall be nominated or appointed by the Chairperson from time to time.
(b)The Member-Secretary shall:
(i)Subject to the overall supervision of the Chairperson and the Member-Director, act the Executive Officer of the State Council for the purpose of administration, direction and management of all its affairs;
(ii)represent the State Council in all matters sue or be sued on its behalf in the matters of litigation;
(iii)be in charge of the funds and other assets of the State Council;
(iv)act as the appointing authority in respect of the employees of the State Council;
(v)Convene the meetings of the various bodies of the State Council and record the minutes thereof; and
(vi)perform such other functions as may be assigned to him/her from time to time, by the Member-Director.