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 4] [Entire Act]

State of Uttarakhand - Subsection

Section 4(1) in Uttarakhand Water Management and Regulatory Act, 2013

(1)Only such person shall be appointed as the Chairperson or Member who possesses the qualifications mentioned hereunder:-
(a)Chairperson - The Chairperson shall be a person having bachelor's degree of any recognized University/institute with administrative experience of not less than 25 years, and must have held the post of Chief Secretary of the Sate Government or the Secretary of the Government of India or any post equivalent thereto and has experience of department related to water resources.
(b)[ The Member of the Commission shall be persons of ability, integrity and standing who have adequate knowledge of or experience in, or have shown capacity in dealing with, problems relation to engineering, finance, commerce, economics, law or management; [Substituted by section 5 of Uttarakhand Act no. 03 of 2016.]
Provided that at least one Member shall be form amongst the member who are either holding or have held a post not below the rank of Chief Engineer or equivalent and having qualification and at least 25 years of experience in the field of Hydropower Engineering.]