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 5 in The Ministry of Environment, Forest and Climate Change

5. Wetlands Authorities.

(1)The Central Government hereby constitutes the State Wetlands Authority in each State with the following members, namely:-
(i)Minister In-charge of the Department of Environment/ Forests of the State Government or Minister-in-charge of the Department handling wetlands - Chairperson;
(ii)Chief Secretary of the State or Additional Chief Secretary equivalent - Vice Chairperson;
(iii)Secretary in-charge of the Department of Environment - Member ex-officio;
(iv)Secretary in-charge of the Department of Forests - Member ex-officio;
(v)Secretary in-charge of the Department of Urban Development - Member ex-officio;
(vi)Secretary in-charge of the Department of Rural Development - Member ex-officio;
(vii)Secretary in-charge of the Department of Water Resources - Member ex-officio;
(viii)Secretary in-charge of the Department of Fisheries - Member ex-officio;
(ix)Secretary in-charge of the Department of Irrigation and Flood Control - Member ex-officio;
(x)Secretary in-charge of the Department of Tourism - Member ex-officio;
(xi)Secretary in-charge of the Department of Revenue - Member ex-officio;
(xii)Director, State Remote Sensing Centre - Member ex-officio;
(xiii)Chief Wildlife Warden - Member ex-officio;
(xiv)Member Secretary, State Biodiversity Board - Member ex-officio;
(xv)Member Secretary, State Pollution Control Board - Member ex-officio;
(xvi)Additional Principal Chief Conservator of Forests of the Regional Office of Ministry of Environment, Forest and Climate Change - Member ex-officio;
(xvii)One expert each in the fields of wetland ecology, hydrology, fisheries, landscape planning and socio-economics to be nominated by the State Government; and
(xviii)Additional Secretary/ Joint Secretary/ Director in the Department of Environment/ Forests or Department handling wetlands - Member Secretary.
(2)The Central Government hereby constitutes the Union Territory Wetlands Authority for each Union Territory with the following members, namely:-
(i)Administrator or Chief Secretary of the Union Territory - Chairperson;
(ii)Secretary in-charge of the Department of Environment - Vice Chairperson;
(iii)Secretary in-charge of the Department of Forests - Member ex-officio;
(iv)Secretary in-charge of the Department of Urban Development - Member ex-officio;
(v)Secretary in-charge of the Department of Rural Development - Member ex-officio;
(vi)Secretary in-charge of the Department of Water Resources - Member ex-officio;
(vii)Secretary in-charge of the Department of Fisheries - Member ex-officio;
(viii)Secretary in-charge of the Department of Irrigation and Flood Control - Member ex-officio;
(ix)Secretary in-charge of the Department of Tourism - Member ex-officio;
(x)Secretary in-charge of the Departments of Revenue - Member ex-officio;
(xi)Director, Remote Sensing Centre - Member ex-officio;
(xii)Member Secretary, Union Territory Pollution Control Committee - Member ex-officio;
(xiii)Member Secretary, Biodiversity Board of the UT - Member ex-officio;
(xiv)Chief Wildlife Warden - Member ex-officio;
(xv)Additional Principal Chief Conservator of Forests of the Regional Office of Ministry of Environment, Forest and Climate Change- Member ex-officio;
(xvi)One expert each in the fields of wetland ecology, hydrology, fisheries, landscape planning and socio-economics to be nominated by the Union Territory Administration; and
(xvii)Additional Secretary/ Joint Secretary/ Director in the Department of Environment/ Forests or Department handling wetlands - Member Secretary.
(3)The State Wetlands Authority or Union Territory Wetlands Authority may co-opt other members, not exceeding three in number, if required.
(4)The State Wetlands Authority or Union Territory Wetlands Authority shall exercise the following powers and perform the following functions, namely:-
(a)prepare a list of all wetlands of the State or Union Territory within three months from the date of publication of these rules;
(b)prepare a list of wetlands to be notified, within six months from the date of publication of these rules; taking into cognizance any existing list of wetlands prepared/ notified under other relevant State Acts;
(c)recommend identified wetlands, based on their Brief Documents, for regulation under these rules;
(d)prepare a comprehensive digital inventory of all wetlands within a period of one year from the date of publication of these rules and upload the same on a dedicated web portal to be developed by the Central Government for the said purpose; the inventory to be updated every ten years;
(e)develop a comprehensive list of activities to be regulated and permitted within the notified wetlands and their zone of influence;
(f)recommend additions, if any, to the list of prohibited activities for specific wetlands;
(g)define strategies for conservation and wise use of wetlands within their jurisdiction; wise use being a principle for managing these ecosystems which incorporates sustainable uses (such as capture fisheries at subsistence level or harvest of aquatic plants) as being compatible with conservation, if ecosystem functions (such as water storage, groundwater recharge, flood buffering) and values (such as recreation and cultural) are maintained or enhanced;
(h)review integrated management plan for each of the notified wetlands (including trans-boundary wetlands in coordination with Central Government), and within these plans consider continuation and support to traditional uses of wetlands which are harmonized with ecological character;
(i)in cases wherein lands within boundary of notified wetlands or wetlands complex have private tenancy rights, recommend mechanisms for maintenance of ecological character through promotional activities;
(j)identify mechanisms for convergence of implementation of the management plan with the existing State/ Union Territory level development plans and programmes;
(k)ensure enforcement of these rules and other relevant Acts, rules and regulations and on half-yearly basis (June and December of each calendar year) inform the concerned State Government or Union Territory Administration or Central Government on the status of such notified wetlands through a reporting mechanism;
(l)coordinate implementation of integrated management plans based on wise use principle through various line departments and other concerned agencies;
(m)function as nodal authority for all wetland specific authorities within the State or Union Territory Administration;
(n)issue necessary directions for conservation and sustainable management of wetlands to the respective implementing agencies;
(o)undertake measures for enhancing awareness within stakeholders and local communities on values and functions of wetlands; and
(p)Advise on any other matter suo-motu, or as referred by the State Government/ Union Territory Administration.
(5)The concerned Department of the State Government or Union Territory shall provide all necessary support and act as nodal Department and Secretariat to the Authority.
(6)The Authority shall, within ninety days of publication of these rules, shall constitute,-
(a)a technical committee to review brief documents, management plans and advise on any technical matter referred by the Wetland Authority; and
(b)a grievance committee consisting of four members to provide a mechanism for hearing and forwarding the grievances raised by public to the Authority;
(7)The Committees referred to in sub-rule (6) shall meet at least once in every quarter to perform their functions.
(8)The Authority shall meet at least thrice in a year.
(9)The term of non-official members of the Authority nominated by State Government or Union Territory Administration, shall be for a period not exceeding three years.