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 Karnataka - Section

Section 8 in Karnataka Scheduled Castes, Scheduled Tribes and other Backward Classes (Reservation of Appointments, etc.,) Act, 1990

8. Constitution of Standing Committee.

- There shall be a standing committee consisting of the following members, namely:-
(a)Minister of Social Welfare, Government of Karnataka Chairman
(b)
(i)Four members of the Karnataka Legislative Assembly to be nominated by the Speaker out of whom, one shall be from the Scheduled Caste and one shall be from the Scheduled Tribe and one shall be from the Backward Classes; Members
(ii)Two members of the Karnataka Legislative Council to be nominated by the Chairman Members
(c)Chief Secretary to the Government of Member Karnataka
(d)Secretary to Government, Home Department, Government of Karnataka Member
(e)Secretary to Government, Social Welfare & Labour Department, Government of Member- Karnataka Secretary
Provided that on issue of a proclamation under Article 356 of the Constitution of India, the composition of the Committee may be altered by the State Government to such extent as it deems fit.