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 8 in The National Oilseeds And Vegetable Oils Development Board Act, 1983

8. Managing Committee and other committees of the Board.

(1)There shall be a Managing Committee of the Board for the purpose of exercising such of the powers and performing such of the functions of the Board as may be prescribed or as the Board may delegate to it.
(2)The Managing Committee of the Board shall consist of the following members of the Board, namely:-
(a)the Vice-Chairman, who shall be the Chairman of the Managing Committee;
(b)the Agriculture Commissioner to the Government of India;
(c)the Director-General, Indian Council of Agricultural Research;
(d)one member to be nominated by the Chairman from among the members referred to in clause (g) of sub-section (4) of section 4;
(e)Executive Director;
(f)Financial Adviser to the Ministry of Central Government dealing with agriculture;
(g)one member to be nominated by the Chairman from among the members referred to in clause (j) of sub-section (4) of section 4;
(h)one member to be nominated by the Chairman from among the members referred to in clause (k) of sub-section (4) of section 4;
(i)one member to be nominated by the Chairman from among the members referred to in clause (l) of sub-section (4) of section 4; and
(j)one member to be nominated by the Chairman from among the members referred to in clauses (m), (n) and (o) of sub-section (4) of section 4.
(3)Subject to such control and restrictions as may be prescribed, the Board may constitute other standing committees or ad hoc committees for exercising any powers or performing any functions of the Board or for inquiring into or reporting and advising on any matter which the Board may refer to them.
(4)The Board shall have the power to co-opt as members of the Managing Committee or any committee constituted under sub-section (3), such number of persons who are not members of the Board as it thinks fit and the persons so co-opted shall have the right to attend the meetings of the committee and take part in its proceedings but shall not have the right to vote.
(5)The persons co-opted as members of a committee under sub-section (4) shall be entitled to receive such allowances or fees for attending meetings of the committee as may be fixed by the Central Government.