Section 4(1)(n) in The Maharashtra Krishna Valley Development Corporation Act, 1996
(n)one officer not below the rank of Secretary to Government from the cadre of the Engineering services of the Irrigation Department or from amongst the suitable officers from any other services to be appointed by the State Government as the Member-Secretary of the Corporation, who shall be designated as the Executive Director of the Corporation. The Executive Director shall be entitled to take part in all the deliberations and proceedings of the meetings of the Corporation but shall have no right to vote.