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]

State of Jammu-Kashmir - Section

Section 3 in The Jammu and Kashmir State Finance Commission Act, 2006

3. Constitution of the State Finance Commission.

(1)The Government shall constitute a body to be known as the State Finance Commission to exercise the powers conferred upon, and to perform the functions assigned to it, under the Act.
(2)The Commission shall consist of-
(a)a Chairperson who shall be an eminent economist with expertise in State finance and planning at regional level; and
(b)such other members, not exceeding eight, as the Government may appoint from amongst persons of repute having excelled in administration, spatial/regional planning, policy planning, entrepreneurship, investment, credits and legal or academic fields.
(3)The Chairperson and the Members shall be appointed by the Government by notification.
(4)There shall be a Secretary to the Commission who shall be the Chief Executive Officer of the Commission to be appointed by the Government.
(5)The Secretary shall exercise such powers and discharge such functions of the Commission as it may delegate to him.
(6)The Headquarters of the Commission shall be at such place as the Government may determine.