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 6 in The National Highways Authority of India (the term of office and other conditions of Service of Members) Rules, 2003

6.

The following officers shall be appointed as part-time Members of the Authority; namely:-
(i)Secretary, Ministry of Road Transport and Highways;
(ii)Secretary, Ministry of Finance, Department of Expenditure;
(iii)[ Chief Executive Officer, NITI Aayog; and.] [Substituted '(iii) Secretary, Planning Commission; and' by Notification No. G.S.R. 1370(E), dated 6.11.2017 (w.e.f. 23.6.2003).]
(iv)Director General (Road Development) and Special Secretary, Ministry of Road Transport and Highways.
[6A. In addition to the official part-time members appointed under rule 6, two non-Government professionals having knowledge or experience of financial management, transportation planning or any other relevant discipline shall be appointed as part-time members by the Central Government.