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 10] [Entire Act]

Union of India - Section

Section 4 in The Haj Committee Act, 2002

4. Composition of Committee.-

The Committee shall consist of the following members, namely:-
(i)three members of Parliament of whom two are to be nominated by the Speaker of the House of the People from among its Muslim members, and one by the Chairman of the Council of States from among its Muslim members:
Provided that a member of Parliament shall, upon ceasing to be a member, cease to be a member of the Committee and the Speaker of the House of the People or the Chairman of the Council of States, as the case may be, shall make a fresh nomination upon req est by the Central Government;
(ii)nine Muslim members of the Committee shall be elected, three from those States sending largest number of pilgrims during last three years and one each from the zones as specified in the Schedule, in such manner as may be prescribed:
Provided that not more than one member shall be elected from a State falling in the zone as specified in the Schedule;
(iii)four persons not below the rank of Joint Secretary to the Government of India nominated by that Government to represent the Ministries of External Affairs, Home, Finance and Civil Aviation, as ex officio members;
(iv)seven Muslim members shall be nominated by the Central Government from among the following categories of persons, namely:-
(a)two members who have special knowledge of public administration, finance, education, culture or social work and out of whom one shall be a Shia Muslim;
(b)two women members, out of them one shall be Shia Muslim;
(c)three members who have special knowledge of Muslim theology and law, out of them one shall be a Shia Muslim.