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 4] [Entire Act]

Union of India - Section

Section 13 in The Employment Of Manual Scavengers And Construction Of Dry Latrines (Prohibition) Act, 1993

13. Constitution of committees .-(1) The Central Government may, by notification, constitute-

(a)one or more Project Committees for appraising of the schemes for the construction of water-seal latrines in the country;(b)one or more Monitoring Committees to monitor the progress of such schemes;(c)such other committees for such purposes of the Act and with such names as the Central Government may deem fit.
(2)The composition of the committees constituted by the Central Government, the powers and functions thereof, the terms and conditions of appointment of the members of such committee and other matters connected therewith shall be such as the Central Government may prescribe.
(3)The members of the committees under sub-section (1) shall be paid such fees and allowances for attending the meetings as may be prescribed.
(4)The State Government may, by notification, constitute-
(a)one or more State Co-ordination Committees for co-ordinating and monitoring of the programmes for the construction of water-seal latrines in the State and rehabilitation of the persons who were engaged in or employed for as manual scavengers in any area in respect of which a notification under sub-section (1) of section 3 has been issued;
(b)such other committees for such purpose of the Act and with such names as the State Government may deem fit.
(5)The composition of the committees constituted by the State Government the powers and functions thereof, the terms and conditions of the members of such committees and other matters connected therewith shall be such as the State Government may prescribe.
(6)The members of the committees under sub-section (4) shall be paid such fees and allowances for attending the meetings as may be prescribed.