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 91] [Entire Act]

State of Tamilnadu - Subsection

Section 91(3) in Tamil Nadu Co-operative Societies Rules, 1988

(3)
(a)The education fund shall be administered by a Committee consisting of the following persons, namely:-
(i)The Registrar of Co-operative Societies, [Chennai] [Substituted for the word 'Madras' by The City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu Act 28 of 1996).] who is ex-officio shall be the President of the committee;
(ii)The nominee of the Tamil Nadu Co-operative Union, who shall be the Vice-President of the committee;
(iii)The Director of Handlooms and Textiles, [Chennai] [Substituted for the word 'Madras' by The City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu Act 28 of 1996).];
(iv)The Commissioner for Milk Production and Dairy Development, [Chennai] [Substituted for the word 'Madras' by The City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu Act 28 of 1996).];
(v)The other functional Registrar nominated by the Government in rotation;
(vi)The nominee of the Tamil Nadu State Co-operative Bank Limited, [Chennai] [Substituted for the word 'Madras' by The City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu Act 28 of 1996).];
(vii)Nominees of two apex societies other than the Tamil Nadu State Cooperative Bank and the Tamil Nadu Co-operative Union, as may be specified by the Government;
(viii)One specialist or technical expert in agriculture from any recognised institute in the country nominated by the Government;
(ix)One specialist or technical expert in animal husbandry from any recognised institute in the country nominated by the Government;
(x)One Specialist or technical expert in sugar technology or textile technology or agro-based cottage industries nominated by the Government;
(xi)One specialist or technical expert in extension education from the Tamil Nadu Agricultural University nominated by the Government;
(xii)One specialist or technical expert in audio-visual publicity nominated by the Government; and
(xiii)One specialist or technical expert from the press nominated by the Government;
(b)the Managing Director, the Tamil Nadu Co-operative Union, ex-officio, shall be the Secretary of the committee, without a seat on the committee;
(c)the term of office of the members of the committee shall be three years;
(d)the quorum for the meeting of the committee shall be five;
(e)the committee shall meet at least once in every three months for which a notice of not less than three clear days shall be given;