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 11 in The National Institute Of Mental Health And Neuro-Sciences, Bangalore Act, 2012

11. Governing Body and other committees of Institute.

(1)There shall be a Governing Body of the Institute which shall be constituted by the Institute in such manner as may be specified :Provided that the number of persons who are not members of the Institute shall not exceed one-third of the total membership of the Governing Body.
(2)The Governing Body shall be the executive committee of the Institute and shall exercise such powers and discharge such functions as the Institute may specifY in this behalf.
(3)The President of the Institute shall be the Chairperson of the Governing Body and as Chairperson thereof he shall exercise such powers and discharge such functions as may be specified.
(4)The procedure to be followed in the exercise of its powers and discharge of its functions by the Governing Body, and the term of office of, and the manner of filling vacancies among the members of the Governing Body shall be such as may be specified.
(5)Subject to such control and restrictions as may be prescribed, the Institute may constitute as many standing committees and as many ad hoc committees as it thinks fit for exercising any power or discharging any function of the Institute or for inquiring into, or reporting or advising upon, any matter which the Institute may refer to them.
(6)The Chairperson and members of the Governing Body and the Chairperson and the members of a standing committee or an ad hoc committee shall receive such allowances, as may be specified.