Section 3(1)(g) in Bureau of Indian Standards Rules, 2017
(g)five representatives - one each from five zones of the State Governments and the Union territories on rotation basis who shall be, -(i)the Minister in charge or Secretary of the Department having administrative control over quality and standards in the case of States and Union territories having a Council of Ministers; and(ii)the Administrator or the Chief Executive Councillor, as the case may be, in the case of Union territories, not having a Council of Ministers;