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]

State of Jammu-Kashmir - Section

Section 7 in The Jammu and Kashmir Energy Conversation Act, 2011

7. Constitution of Advisory Committees and other Committees.

(1)Subject to any regulations made in this behalf, the Bureau shall, within six months from the date of commencement of the Act, constitute Advisory Committees for the efficient discharge of its functions.
(2)Each Advisory Committee shall consist of a Chairperson and such other members as may be determined by regulations.
(3)Without prejudice to the powers contained in sub-section (1), the Bureau may constitute, such number of technical committees of experts for the formulation of energy consumption standards or norms in respect of equipment or processes, as it considers necessary.