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]

Union of India - Section

Section 34 in The Indian Veterinary Council Act, 1984

34. Compostion of Joint State Veterinary Councils.

(1)A Joint State Veterinary Council shall consist of the following members, namely:--
(a)two members elected from among themselves by veterinary practitioners registered in the register of each of the participating States;
(b)the heads of veterinary institutions, if any, in the participating States, ex officio;
(c)two members nominated by each participating State Government;
(d)the Director of Veterinary Services of each of the participating States, by whatever name called, ex officio;
(e)one nominee of the State Veterinary Associations, if any, of each of the participating States;
(f)Registrar of the Joint State Veterinary Council, ex officio.
(2)The names of the persons nominated or elected as members shall be notified by the State Governments in the Official Gazettes of the States.
(3)A person shall not be qualified for nomination or election as a member of the Joint State Veterinary Council unless he holds a recognised veterinary qualification.