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 3] [Entire Act]

Union of India - Section

Section 16 in The Auroville Foundation Act, 1988

16. Committees of the Governing Board.

(1)The Governing board may appoint such committees as may be necessary for the efficient discharge of its duties and performance of its functions under this Act.
(2)The Governing Board shall have the power to co-opt as members of any committee, appointed under sub-section (1), such number of persons who are not members of the Governing Board as it may think fit, and the persons so co-opted shall have the right to attend the meetings of the committee, and take part in the proceedings of the committee, but shall not have the right to vote.