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 Bihar - Section

Section 25 in Bihar Biological Diversity Rules, 2017

25. Constitution of Biodiversity Management Committees.

(1)Every local Body shall constitute a Biodiversity Management Committee (BMC) consisting of persons residing within its area of jurisdiction for a tenure coterminus with the tenure of the local Body.
(2)The Biodiversity Management Committee as constituted under sub-rule (1) shall consist of a Chairperson and not more than six persons nominated by the local body, of whom not less than two should be women and at least one should belong to the scheduled castes/scheduled tribes.
(3)The chairperson of the Biodiversity Management Committee shall be elected from amongst the members of the committee in a meeting to be chaired by the chairperson of the local body. The chairperson of the local body shall have right to casting vote in case of equal votes.
(4)Tenure of the Chairperson of the Biodiversity Management Committee (BMC) shall be co-terminus with the tenure of the committee.
(5)The following officers of the local bodies shall be the Member- Secretaries of respective Biodiversity Management Committee:-Gram Panchayat - Panchayat SecretaryPanchayath Samiti - Block Development OfficerZila Parshad - Chief Executive Officer of Zila ParshadMunicipal Body - Chief Executive officer of the concerned Municipal Body
(6)The Main function of Biodiversity Management Committee is to prepare People's Biodiversity Register in consultation with the local people. The Register shall contain comprehensive information on availability and knowledge of local biological resources, their medicinal or any other use or any other traditional knowledge associated with them.
(7)The other functions of the BMC are to advise on any matter referred to it by the State Biodiversity Board for granting approval, to maintain data about the local Vaidyas and practitioners using the biological resources.
(8)The Board shall provide guidance and technical supports to the Biodiversity Management Committees for preparing People's Biodiversity Registers and take steps to specify the form of the People's Biodiversity Registers, and the particulars in which the format for electronic database shall be encluded.
(9)The People's Biodiversity Registers shall be maintained and verified by the Biodiversity Management Committees.
(10)The Committee shall maintain the detail statement of access given to biological resources and traditional knowledge in a Register in which, details of the collection imposed fee and detail statement of the benefits derived and the method of their sharing will be included.