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 49] [Entire Act]

Union of India - Section

Section 3 in The Airports Authority Of India Act, 1994

3. Constitution and incorporation of the Authority .-(1) With effect from the appointed [day], the Central Government shall, by notification in the Official Gazette, constitute an authority to be called the Airports Authority of India.

(2)The Authority shall be a body corporate by the name aforesaid having perpetual succession and a common seal, with power, subject to the provisions of this Act, to acquire, hold and dispose of property both movable and immovable, and to contract and shall by the said name sue and be sued.
(3)The Authority shall consist of-
(a)a Chairperson to be appointed by the Central Government;
(b)the Director-General of Civil Aviation, or an officer not below the rank of the Deputy Director General of Civil Aviation, to be appointed by the Central Government, ex officio ;
(c)not less than eight and not more than fourteen members to be appointed by the Central Government.
(4)The Chairperson shall be a whole-time member and other members referred to in clause (c) of sub-section (3) may be appointed as whole-time or part-time members as the Central Government may think fit.
(5)The Chairperson and the members referred to in clause (c) of sub-section (3) shall be chosen from among persons who have special knowledge and experience in air transport of any other transport services, industry, commercial or financial matters or administration and from among persons who are capable of representing organisations of workers and consumers.