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]

Union of India - Subsection

Section 7(2) in The Indian Council Of World Affairs Act, 2001

(2)On and from such date as may be appointed by the Central Government by notification in the official Gazatte [----] [Certain words omitted by Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004) ] the council shall consist of the following members, namely :-
(a)the Vice-President of India, who shall be the President, ex officio;
(b)three Vice-Presidents [to be nominated, in the first instance by the Council constituted under sub-section (1) and thereafter by the Council constituted under this sub-section] [Substituted by [as may be nominated by the Council] Indian Council of World Affairs Act, 2001(5 of 2004) ]
(c)[ Director-General, ex officio Member-Secretary;] [Substituted by [(c) a Director-General to be nominated by the Council;] Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004) ]
(d)five members of the Lok Sabha to be nominated by the Speaker of the Lok Sabha and three members of the Rajya Sabha to be nominated by the Chairman of the Rajya Sabha;
(e)seven members, who are distinguished in the field of diplomacy, international affairs, international law, Multilateral or United Nations affairs, security and disarmament [to be nominated, in the first instance by the Council constituted under sub-section (1) and thereafter by the Council constituted under this sub-section] [Substituted by [to be nominated by the Council] Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004)]
(f)seven members, who are representatives (of which at least two shall be the Vice-Chancellors) of Universities or research institutions of higher learning from amongst experts in the fields of history, economics and other social sciences [to be nominated, in the first instance by the Council constituted under sub-section (1) and thereafter by the Council constituted under this sub-section] [Substituted by [to be nominated by the Council] Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004) ]
(g)seven members, who are [either media personalities or persons from organisations] [Substituted by[either media personalities or representatives of organisations] Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004) ] such as India International Centre, Centre for Policy Research, Indian Council of Social Science Research, Institute of Defence Studies and Analyses, Indian Council of Cultural Relations, and interested in the work and objectives of the Council to be nominated [Substituted by[selected]Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004) ] by the Governing Body of the Council;
(h)five members [from Business or] [Substituted by [who are representatives of Business or] Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004) ] Chambers of Commerce, Federation of Indian Chambers of Commerce and Industry, Confederation of Indian Industry, Associated Chambers of Commerce and Industry of India, Federation of Indian Export Or anisations to be nominated by the Governing Body of the Council;
(i)three members from the Ministry of External Affairs, ex officio [ Foreign Secretary, Financial Advisor, and Dean (Foreign Service Institute)], [--] [Certain words omitted by Indian Council of World Affairs (Amendment) Act, 2003(5 of 2004) ]
(j)five members to be nominated by the Central Government to represent respectively the Ministries of the Central Government dealing with Education, Culture, Urban Development, Science and Technology and Defence, ex officio.