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 Maharashtra - Section

Section 9 in The Maharashtra Tapi Irrigation Development Corporation Act, 1997

9. Provision for inviting officers of Government and local authority.

(1)The Corporation or any of its committees may invite any officer of the Central Government, State Government, local-authority or any organization or any person to attend its meeting or meetings as a special invitee for the purpose of assisting or advising it on any matter or matters. The officer or person so invited may take part in the proceedings, but shall have no right to vote.
(2)The officer or person so invited shall be entitled to draw such honorarium or compensatory allowance for the purpose of meeting the personal expenditure in attending the meetings of the Corporation or any of its committees as the Corporation may determine, from time to time.