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 Assam - Subsection

Section 4(1) in Assam Tribal Development Authority Act, 1983

(1)
(a)The Chairman of the Authority shall be the Chief Minister, Assam.
(b)The Vice-Chairman shall be the Minister in-charge of the Welfare of Plains Tribes and Backward Classes Department.
(c)All Plains Tribal M.L.As. and M.Ps. of the State representing the area in which the Act is applicable.
(d)8 (eight) members to be elected as provided in sub-section (2) of this Section strictly by the limited voters belonging to the Plains Tribal Communities of the Gaon Panchayat areas, or a part of the Gaon Panchayat falling within the areas to which this Act is applied.
(e)An officer not below the rank of a Divisional Commissioner nominated by the Government shall be the Member-Secretary of the Authority.
(f)5 (five) Ex-officio members nominated by the Government from among the officers of the Developmental Departments.
(g)Not more than two representatives shall be nominated by the Central Government.