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] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(1) in The Compensatory Afforestation Fund Act, 2016

(1)The executive committee of the National Authority shall—
(i)approve within three months from the date of receipt, annual plan of operations of State Authorities, with such amendments as it deems fit and proper;
(ii)formulate proposals for schemes specified in sub-clause (iii) of clause (b) of section 5;
(iii)execute schemes specified in sub-clause (iii) of clause (b) of section 5;
(iv)deploy staff on contract or on deputation basis to the posts in the National Authority;
(v)formulate proposals for creation of posts in the National Authority at the level of Assistant Inspector General of Forests and other officers;
(vi)invest surplus amounts available in the National Fund;
(vii)execute other day-to-day work in respect of receipt of amounts in the National Fund;
(viii)maintain books of account and such other records;
(ix)facilitate scientific, technological and other assistance that may be required by State Authorities;
(x)present its decisions to the governing body of the National Authority for information;
(xi)maintain and update a public information system on the National Authority and present all information on its transaction in the public domain;
(xii)undertake any other work as may be assigned by the governing body of the National Authority or the Central Government, from time to time.