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 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(2) in Gender Sensitisation & Sexual Harassment of Women at the Madras High Court -Principal Seat at Chennai and Madurai Bench at Madurai - (Prevention, Prohibition And Redressal) Regulations, 2013

(2)The Chief Justice of Madras High Court shall, by an order in writing, constitute a Committee to be known as the "High Court Gender Sensitisation and Internal Complaints Committee" (GSICC) which shall consist of not less than 7 members and not more than 13 members and shall include the following as far as practicable:
(a)one or two Judges of the High Court in terms of the judgment in the case of Vishaka (supra), one of whom shall be the Chairperson of the Committee, to be nominated by the Chief Justice of Madras High Court;
(b)one or two senior members of the Madras Bar Association with atleast 20 years of membership or the Madras High Court Advocates Association to be nominated by the Hon'ble Chief Justice of Madras High Court, one of whom being a woman;
(c)one or two members to be nominated by the Madras Bar Association who shall be registered member of the Madras Bar Association for atleast 10 years out of whom atleast one shall be a woman;
(d)one member being a member of the Women Lawyer's Association nominated by the Women Lawyer's Association;
(e)one woman member being a member of the High Court Clerks Association nominated by the High Court Clerks Association;
(f)at least one and at the most two outside members to be nominated by the Chief Justice of Madras High Court who are associated with the Social Welfare Department or non-government organization having experience in the field of social justice, women empowerment and/or gender justice, out of whom at least one member shall be a woman;
(g)one woman officer in the Madras High Court service not below the rank of a Deputy Registrar to be nominated by the Hon'ble Chief Justice of Madras High Court, who shall function as the Member Secretary of the GSICC; and
(h)any other member that the Chief Justice of Madras High Court may deem fit to nominate.
Provided that it shall be ensured that the majority of the members of GSICC shall be woman members.