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 1] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(2) in The Khadi And Village Industries Commission Act, 1956

(2)[ The Commission shall consist of the following members appointed by the Central Government, namely:--
(a)six non-official members [having specialised knowledge and not less than ten years of experience of khadi or village industries] and representing such six geographical zones of the country, as may be prescribed;
(b)[ four non-official members of whom each member shall be from the following disciplines, namely:- [Substituted by Act 10 of 2006 (w.e.f. 22.3.2006) ]
(i)one member having expert knowledge and experience in Science and Technology;
(ii)one member having expert knowledge and experience in Marketing;
(iii)one member having expert knowledge and experience in Rural Development; and
(iv)one member having expert knowledge and experience in Technical Education and Training]
(ba)[ the Chairman of the State Bank of India constituted under subsection (1) of section 3 of the State Bank of India Act, 1955 (23 of 1955) or an officer not below the rank of the Deputy Managing Director as may be nominated by the Chairman of the State Bank of India-ex-officio] [Inserted by Act 10 of 2006 (w.e.f. 22.3.2006) ]
(c)[ a Chief Executive Officer, ex-officio; and [Substituted by Act 10 of 2006 (w.e.f. 22.3.2006) ]
(d)a Financial Adviser, who shall also be the Chief Accounts Officer of the Commission, ex-officio]
[Substituted by Act 12 of 1987 s. 4, (w.e.f. 24.7.1987)]