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 9 in The Compensatory Afforestation Fund Act, 2016

9. Executive committee and monitoring group of National Authority.—

(1)The governing body of the National Authority shall, in performance of its functions and powers under the Act, be assisted by the executive committee and the monitoring group.
(2)The executive committee of the National Authority shall consist of the following, namely:—
(i)Director General of Forests and Special Secretary, Ministry of Environment, Forest and Climate Change, Government of India—Chairperson, ex officio;
(ii)Additional Director General of Forests (Forest Conservation), Ministry of Environment, Forest and Climate Change, Government of India—Member, ex officio;
(iii)Additional Director General of Forests (Wildlife), Ministry of Environment, Forest and Climate Change, Government of India—Member, ex officio;
(iv)Mission Director, National Mission for a Green India, Ministry of Environment, Forest and Climate Change, Government of India—Member, ex officio;
(v)Financial Adviser, Ministry of Environment, Forest and Climate Change, Government of India—Member, ex officio;
(vi)Head of all regional offices of the Ministry of Environment, Forest and Climate Change, Government of India —Members, ex officio;
(vii)Inspector General of Forests (Forest Conservation), Ministry of Environment, Forest and Climate Change, Government of India—Member, ex officio;
(viii)a professional ecologist, not being from the Central Government, to be appointed by the Central Government— Member;
(ix)three experts, one each in the fields of forestry, tribal development, forest economy development, not being from the Central Government, to be appointed by the Central Government— Members;
(x)Chief Executive Officer of the National Authority—Member-Secretary.
(3)The monitoring group shall consist of six experts in the field of environment, economics, wildlife, forest, remote sensing and geographical information system and social sector and the Director General, Forest Survey of India, Ministry of Environment, Forest and Climate Change, Government of India.
(4)The following officers shall be appointed by the National Authority for a period not exceeding five years, to assist the executive committee in performance of its functions and powers under the Act, namely:—
(i)Joint Chief Executive Officer of the rank of Inspector General of Forests;
(ii)Financial Advisor and Chief Accounts Officer of the rank of Director in the Government of India; and
(iii)Deputy Chief Executive Officers of the rank of Deputy Inspector General of Forests.
(5)The governing body of the National Authority may with the prior concurrence of the Central Government create posts in the National Authority at the level of Assistant Inspector General of Forests and other officials to assist the executive committee and monitoring group in performance of its functions under the Act.