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]

Union of India - Section

Section 9 in The National Dairy Development Board Act, 1987

9. Terms of office and conditions of service, etc., of Chairman and directors.-

(1)The Chairman shall be the Chief Executive of the National Dairy Development Board and shall hold office for such period as the Central Government may determine and any person so nominated shall be eligible for renomination.
(2)Notwithstanding anything contained in sub-section (1), the Central Government shall have the right to terminate the services of the Chairman, at any time before the expiry of the period determined under that sub-section, by giving him notice of not less than three months in writing or three months' salary and allowances in lieu thereof, and the Chairman shall also have the right to relinquish his office, at any time before the expiry of the period specified under that sub-section, by giving to the Central Government notice of not less than three months in writing.
(3)The Chairman shall receive such salary and allowances as may be determined by the Central Government.
(4)Where an executive of the National Dairy Development Board has been nominated under section 8 as a whole-time director thereof, such nomination shall be without prejudice to his continuance as an executive of the National Dairy Development Board and he may be continued as such executive on his ceasing to be a director.
(5)The directors nominated under clause (c) of sub-section (2) of section 8 shall hold office for such period not exceeding one year at a time as the Central Government may determine, and the directors nominated under clauses (d) and (e) of sub-section (2) of section 8 shall hold office for such period as the Central Government may determine.
(6)Every director, other than the Chairman, shall hold office during the pleasure of the Central Government.
(7)The directors referred to in clauses (b), (c) and (e) of sub-section (2) of section 8 shall be paid such allowances as the Central Government may determine.