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 3 in THE COMMISSION FOR AIR QUALITY MANAGEMENT IN NATIONAL CAPITAL REGION AND ADJOINING AREAS ACT, 2021

3. Constitution of Commission.

(1)The Central Government shall, by notification in the Official Gazette, constitute a body to be known as the Commission for Air Quality Management in National Capital Region and Adjoining Areas to exercise the powers conferred upon, and to perform the functions assigned to, that Commission under this Act.
(2)The Commission shall consist of the following Members, namely:—
(a)a full-time Chairperson having experience of not less than fifteen years in the field of environment protection and pollution control or having administrative experience of not less than twenty-five years;
(b)a representative of the Secretary to the Government of India in the Ministry of Environment, Forest and Climate Change, who shall be an officer not below the rank of Joint Secretary, ex officio;
(c)five ex officio Members who are either Chief Secretaries, or Secretaries in-charge of the department dealing with environment protection in the National Capital Territory of Delhi and the States of Punjab, Haryana, Rajasthan and Uttar Pradesh;
(d)one full-time Member who is or has been a Joint Secretary to the Government of India;
(e)three full-time independent technical Members to be appointed from amongst persons having specific knowledge and experience in matters relating to air pollution;
(f)one technical Member from the Central Pollution Control Board, ex officio;
(g)one technical Member to be nominated by the Indian Space Research Organisation, ex officio;
(h)three Members from non-Governmental organisations having experience in matters concerning combating of air pollution;
(i)one representative of the National Institution for Transforming India, not below the rank of Joint Secretary or Adviser, ex officio;
(j)one officer in the rank of Joint Secretary to the Government of India to be appointed by the Central Government as a full-time Member-Secretary of the Commission;
(k)three members, being stakeholders from such sectors as agriculture, industry, transport or construction.
(3)The Commission may co-opt the following persons as Associate Members, namely:—
(a)a representative of the Ministry of Road Transport and Highways, not below the rank of Joint Secretary to the Government of India;
(b)a representative of the Ministry of Power, not below the rank of Joint Secretary to the Government of India;
(c)a representative of the Ministry of Housing and Urban Affairs, not below the rank of Joint Secretary to the Government of India;
(d)a representative of the Ministry of Petroleum and Natural Gas, not below the rank of Joint Secretary to the Government of India;
(e)a representative of the Ministry of Agriculture and Farmers’ Welfare, not below the rank of Joint Secretary to the Government of India;
(f)a representative of the Ministry of Commerce and Industry, not below the rank of Joint Secretary to the Government of India;
(g)a representative of any association of commerce or industry;
(h)such other Associate Members, as may be prescribed.
(4)The Member-Secretary shall be the Chief Co-ordinating Officer of the Commission and shall assist the Commission in the discharge of its functions under this Act.
(5)The headquarters of the Commission shall be at Delhi and the Commission may, with the previous approval of the Central Government, establish offices at other places in the National Capital Region or adjoining areas.
(6)Notwithstanding anything contained in any other law for the time being in force, and notwithstanding any judgment or order of any court, the Commission shall have exclusive jurisdiction in the National Capital Region and adjoining areas in respect of matters covered by this Act and no other body, authority, individual or committee shall have any power or jurisdiction in such matters:Provided that in case of any conflict in the orders or directions of the Commission and the Governments of the National Capital Territory of Delhi and of the States of Punjab, Haryana, Rajasthan and Uttar Pradesh or the Central Pollution Control Board or the State Pollution Control Boards of the States of Punjab,Haryana, Rajasthan and Uttar Pradesh or the Pollution Control Committee of the National Capital Territory of Delhi or any other statutory authority set up or established under a State Act, the order as well as the direction of the Commission shall prevail.