[Cites 0, Cited by 0]
[Entire Act]
State of Maharashtra - Section
Section 4 in The Konkan Irrigation Development Corporation Act, 1997
4. Constitution of Corporation.
| (a) | the Minister for irrigation. | Ex officio Chairman; |
| (b) | Two non-official members from the Konkan region to be nominated by the State Government. | Vice-Chairmen; |
| (c) | the Chief Secretary to Government. | Ex officio Vice-Chairman; |
| (d) | Secretary (1) to Government, Irrigation Department. | Ex officio Managing Director. |
| (e) | Secretary (Command Area Development) to Government, Irrigation Department. | Ex officio Member; |
| (f) | Secretary to Government, Planning Department. | Ex officio Member; |
| (g) | Secretary to Government, Finance Department. | Ex officio Member; |
| (h) | Secretary (Forest) to Government, Revenue and Forest Department. | Ex officio Member; |
| (i) | Secretary (Relief and Rehabilitation) to Government, Revenue and Forest Department. | Ex officio Member; |
| (j) | Secretary to Government, Agriculture Department. | Ex officio Member; |