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 18 in National Company Law Tribunal Rules, 2016

18. Functions of the Secretary.

(1)There shall be a Secretary at the Principal Bench of the Tribunal, New Delhi.
(2)The Secretary shall, under the general superintendence and control of the President, discharge such duties, functions and exercise such powers as are prescribed under these rules and as assigned by the President from time to time.
(3)Secretary shall -
(a)be in charge of the long term projects and initiatives of the Tribunal;
(b)supervise the divisions and sections of the Human Resources;
(c)prepare, monitor and manage budgetary allocations and financial managements of the Tribunal and the Benches;
(d)provide all necessary support in the day to day operations of the Tribunal;
(e)manage and supervise the facilities and administrative services of the Tribunal;
(f)manage and administer the public grievances mechanism of the Tribunal;
(g)coordinate with authorised representatives and other professionals in the smooth functioning of the Tribunal;
(h)oversee information and communication technology and other technological facilities in the Tribunal;
(i)manage and facilitate communication and services of the Tribunal;
(j)manage, monitor and administer the public affairs and public safety provisions within the premises of the Tribunal; and
(k)supervise library and research wings of the Tribunal.