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 Himachal Pradesh - Section

Section 8 in Himachal Pradesh State Commission For Women Act, 1996

8. Committees of Commission.

(1)The Commission may appoint such Committees as may be necessary for the efficient performance, exercise and discharge of its functions, powers and duties and also for dealing with such special issues as may be taken up by the Commission, from time to time.
(2)The Commission shall have the power to co-opt one or more persons as it may think fit, on any committee appointed under sub-section (1), and such person or persons, who are not members of the Commission, 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.
(3)The person so co-opted shall be entitled to receive such allowances towards expenses for attending the meetings and any other task of the Committee, as may be prescribed.
(4)The Commission may invite, any representative of the National Commission for Women to any of its meetings, or may associate with itself, in such manner and for such purposes as it may deem necessary, any person whose assistance or advice it may need in complying with any of the provisions of this Act or in carrying out any of its functions under this Act; and a person so invited or associated shall have the right to take part in the discussions of the Commission relevant to the purposes for which such representative or person has been invited or associated, but shall not have the right to vote.