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] [Entire Act]

State of Andhra Pradesh - Section

Section 11 in Andhra Pradesh Bangaru Talli Girl Child Promotion And Empowerment Rules, 2013

11. State Council :

(1)There shall be a State Council for overseeing the implementation of the scheme with the following:
i. Chief Minister Chairman
ii. Minister Women & Child Welfare Member
iii. Minister Rural Development Member
iv. Minister School Education Member
v. Minister Higher Education Member
vi. Minister Finance Member
vii. Minister Social Welfare Member
viii. Minister Tribal Welfare Member
ix. Minister Minority welfare Member
x. Minister, Health & FW Member
xi. Minister, MA&UD Member
xii. Chief Secretary Member
xiii. Principal Secretary, Social Welfare Member
xiv. Principal Secretary, Tribal Welfare Member
xv. Principal Secretary, Minority Welfare Member
xvi. Principal Secretary, Health & FW Member
xvii. Principal Secretary Rural Development Member
xviii. Principal Secretary, Education Member
xix. Principal Secretary, Higher Education Member
xx. Principal Secretary, Finance Member
xxi. Principal Secretary, Women Welfare Member (convener)
xxii. Secretary, MAUD Member
(2)The Council shall meet at least once a year to review the progress of the scheme and to remove difficulties in its smooth implementation.