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 80 in THE UTTAR PRADESH REORGANISATION ACT, 2000

80. Constitution and functions of the Ganga Management Board.-

(1)The Central Government shall constitute a Board to be called the Ganga Management Board (hereinafter referred to as the Board) for administration, construction, maintenance and operation of projects referred to in sub-section (1) of section 79 for any or for a combination of the following purposes, namely:-
(i)irrigation;
(ii)rural and urban water supply;
(iii)hydro power generation;
(iv)navigation;
(v)industries; and
(vi)for any other purpose which the Central Government may, by notification in the Official Gazette, specify.
(2)The Board shall consist of-
(a)a whole-time Chairman to be appointed by the Central Government in consultation with the successor States;
(b)two full time members, one from each of the successor States, to be nominated by the respective State Government;
(c)four part-time members, two from each of the successor States, to be nominated by the respective State Government;
(d)two representatives of the Central Government to be nominated by that Government.
(3)The functions of the Board shall include-
(a)the regulation of supply of water from the projects referred to in clause (i) of sub-section (1) of section 79 to the successor States having regard to-
(i)any agreement entered into or arrangement made covering the Government of existing State of Uttar Pradesh and any other State or Union territory, and
(ii)the agreement or the order referred to in sub-section (2) of section 79;
(b)the regulation of supply of power generated at the projects referred to in clause (i) of sub-section (1) of section 79, to any Electricity Board or other authority in-charge of the distribution of power having regard to-
(i)any agreement entered into, or arrangement made covering the Government of the existing State of Uttar Pradesh and any other State or Union territory, and
(ii)the agreement or the order referred to in sub-section (2) of section 79;
(c)the construction of such of the remaining on-going or new works connected with the development of the water resources projects relating to the rivers or their tributaries as the Central Government may specify by notification in the Official Gazette;
(d)such other functions as the Central Government may, after consultation with the successor States entrust to it.