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 5 in The Anusandhan National Research Foundation Act, 2023

5. Governing Board

(1)There shall be constituted a Governing Board, which shall provide high level strategic direction, perform and monitor the implementation of the objectives of the Foundation.
(2)The Governing Board referred to in sub-section (1) shall consist of the following, namely:—
(a)the Prime Minister of India, ex officio—President;
(b)the Union Minister of Science and Technology, ex officio—Vice-President;
(c)the Union Minister of Education, ex officio—Vice-President;
(d)a Member from the NITIAayog dealing with science and technology, ex officio—Member;
(e)Secretary to the Government of India in the Department of Science and Technology, ex officio—Member;
(f)Secretary to the Government of India in the Department of Scientific and Industrial Research, ex officio—Member;
(g)Secretary to the Government of India in the Department of Biotechnology, ex officio—Member;
(h)Secretary to the Government of India in the Department of Higher Education, ex officio—Member; and Governing Board.
(i)the Principal Scientific Advisor to the Government of India, ex officio—
Member-Secretary.
(3)The President of the Governing Board may nominate or appoint the following Members to the Governing Board, namely:—
(a)not exceeding two Members from the Prime Minister's Science, Technology and Innovation Council;
(b)not exceeding five Members from business organisation or industry;
(c)one Member from the field of humanities and social sciences;
(d)not exceeding two Members from institutions engaged in scientific and technological research and development; and
(e)not exceeding six experts who have specialised knowledge in the areas of health, mathematical and physical sciences, biological sciences, engineering and technology, innovation and partnership, computer and information sciences, and engineering.
(4)The qualifications, experience, honorarium and allowances payable to and the other terms and conditions of service of the Members and experts of the Governing Board referred to in sub-section (3) shall be such as may be prescribed.