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] [Section 7] [Entire Act]

State of Tamilnadu - Subsection

Section 7(1) in Tamil Nadu Panchayats (Constitution of Committees of Village Panchayats and Delegation of Functions to Such Committees) Rules, 2005

(1)
(a)The Chairman of the Works Committee shall be selected by the members of the Committee from among themselves.
(b)The Committee shall consist of the following members, namely:-
(i)one member of the Village Panchayat (from General category);
(ii)one member of the Village Panchayat (from Scheduled Castes and Scheduled Tribes women members).
(iii)one representative from Non-Government Organisation;
(iv)one representative from Self Help Group;
(v)one Noon Meal Organiser;
(vi)one Headmistress or Headmaster of the local Primary or Middle School;
(vii)one Rural Welfare Officer;
(viii)Village Administrative Officer;
(ix)one Village Health Nurse.