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] [Section 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(2) in The Maharashtra Devdasi System (Abolition) Act, 2005

(2)A District Committee shall consist of the following members, namely :-
(a) [ [Clause (a) substituted by Maharashtra 22 of 2013, Section 3 (w.e.f. 21-8-2013).] the Chief Judicial Magistrate or AdditionalCollector or Chief Executive Officer of the Zilla Parishad or theSuperintendent of Police, of the District, or any of theDistricts, for which a common District Committee is constituted,to be appointed by the Government............. [Clause (a) substituted by Maharashtra 22 of 2013, Section 3 (w.e.f. 21-8-2013).]   Chairman] [Clause (a) substituted by Maharashtra 22 of 2013, Section 3 (w.e.f. 21-8-2013).];
(b) three persons to assist the Chairman, who shallbe Member the persons of ability, integrity and standing and haveadequate knowledge and experience of dealing with the problemsrelating to exploitation of women, to be nominated by the StateGovernment, of whom at least one shall be a women, nominated inconsultation with the State Women's Commission ....   Member
(c) the District Women and Child Development Officer....   Ex-officioMember-Secretary.