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]

Union of India - Section

Section 7 in The Anusandhan National Research Foundation Act, 2023

7. Executive Council.

(1)The President of the Governing Board shall constitute an Executive Council to implement the provisions of thisAct.
(2)The Executive Council referred to in sub-section (1) shall consist of the following, nominated by the President of the Governing Board, namely:—
(a)the Principal Scientific Advisor to the Government of India, ex officio—Chairperson;
(b)Secretary to the Government of India in the Department of Science and Technology, ex officio—Member;
(c)Secretary to the Government of India in the Department of Biotechnology, ex officio—Member;
(d)Secretary to the Government of India in the Department of scientific and Industrial Research, ex officio—Member;
(e)Secretary to the Government of India in the Ministry of Earth Sciences, ex officio—Member;
(f)Secretary to the Government of India in the Department of Higher Education, ex officio—Member;
(g)Secretary to the Government of India in the Department of Health Research, ex officio—Member;
(h)Secretary to the Government of India in the Department of Defence Research and Development, ex officio—Member;
(i)Secretary to the Government of India in the Department of Atomic Energy, ex officio—Member;
(j)Secretary to the Government of India in the Department of Space, ex officio—Member;
(k)Secretary to the Government of India in the Department of Agricultural Research and Education, ex officio—Member; and Meetings of Governing Board.
(l)the Chief Executive Officer of the Foundation appointed under section 11, ex officio—Member-Secretary.
(3)The President of the Governing Board may also nominate or appoint the following Members to the Executive Council, namely:—
(a)not exceeding two ex officio Members amongst Secretaries of such other Departments or Ministries of the Government of India, not referred to in sub-section (2), as may be notified by the Central Government; and
(b)not exceeding three Members amongst distinguished experts who have specialised knowledge in the areas of science and technology in academia, philanthropic sector, research laboratories and industries.
(4)The qualifications, experience, honorarium and allowances payable to and the other terms and conditions of service of the Members of the Executive Council referred to in clause (b) of sub-section (3) shall be such as may be prescribed.