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 1] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(2) in The Khadi And Village Industries Commission Act, 1956

(2)In particular, and without prejudice to the generality of the foregoing power, the Commission may take such other steps as it may think fit,--
(a)to [plan and organise, directly or through specified agencies] [Substituted [plan and organise] by Act 10 of 2006 (w.e.f. 22.3.2006) ] training of persons employed or desirous of seeking employment in khadi and village industries;
(b)to [build up, directly or through specified agencies] [Substituted [build up] by Act 10 of 2006 (w.e.f. 22.3.2006) ] reserves of raw materials and implements and [supply them or arrange supply of the raw materials and implements] [Substituted [supply them] by Act 10 of 2006 (w.e.f. 22.3.2006) ] to persons engaged or likely to be engaged in production of handspun yarn or khadi or village industries at such rates as the Commission may decide;
(c)to encourage and assist in the creation of common service facilities for the processing of raw materials or semi-finished goods and for otherwise facilitating production and marketing of khadi or products of village industries;
(d)to promote the sale and marketing of khadi or products of village industries or handicrafts and for this purpose forge links with established marketing agencies wherever necessary and feasible;
(e)to encourage and promote research in the technology used in khadi and village industries, including the use of non-conventional energy and electric power with a view to increasing productivity, eliminating drudgery and otherwise enhancing their competitive capacity and to arrange for dissemination of salient results obtained from such research;
(f)to undertake directly or through other agencies studies of the problems of khadi or village industries;
(g)to [provide financial assistance, directly or through specified agencies,] [Substituted [provide financial assistance] by Act 10 of 2006 (w.e.f. 22.3.2006) ] to institutions or persons engaged in the development and operation of khadi or village industries and guide them through supply of designs, prototypes and other technical information for the purpose of producing goods and services for which there is effective demand in the opinion of the Commission;
(h)to [undertake, directly or through specified agencies, experiments,] [Substituted [undertake experiments] by Act 10 of 2006 (w.e.f. 22.3.2006) ] or pilot projects which in the opinion of the Commission are necessary for the development of khadi and village industries;
(i)to establish and maintain separate organisations for the purpose of carrying out any or all of the above matters;
(j)to promote and encourage cooperative efforts among the manufacturers of khadi or persons engaged in village industries;
(k)to ensure genuineness and to set up standards of quality and ensure that products of khadi and village industries do conform to the said standards, including issue of certificates or letters of recognition to the concerned persons; and
(l)to carry out any other matters incidental to the above.]
[Explanation. - For the purposes of clauses (a), (b), (g) and (h) of sub-section (2), the expression "specified agencies" means the agencies which the Central Government may, by notification in the Official Gazette, specify in this behalf] [Inserted by Act 10 of 2006 (w.e.f. 22.3.2006) ]