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]

State of Karnataka - Section

Section 29 in The Karnataka Public Libraries Act, 1965

29. Advisory Library Committees.-

(1)For the purpose of advising on local requirements relating to library service of each branch library and each service station in a village served by travelling library service, Advisory Committees shall be constituted in accordance with the provisions of this section.
(2)Every Branch Library Committee shall consist of,-
(a)the Branch Librarian who shall ex-officio be the Chairman and convener of the Committee;
(b)one person representing the area which the Branch Library serves, on the municipal council or other municipal body or the panchayat having jurisdiction over that area, elected by the body concerned;
(c)three teachers of educational institutions in the area in which the branch library is located, nominated by the Chief Librarian of the City or the Chief Librarian of the district, as the case may be;
(d)three persons from among the registered borrowers of the branch library nominated by the Chief Librarian of the City or the Chief Librarian of the district, as the case may be.
(3)Every Village Service Library Committee shall consist of,-
(a)the Travelling Librarian visiting the service station in the village who shall ex-officio be the Chairman and convener of the Committee;
(b)two teachers of educational institutions in the area served by the service station, nominated by the Chief Librarian of the District;
(c)two persons from among the registered borrowers in the area served by the service station, nominated by the Chief Librarian of the district.
(4)The nominated members of the Branch Library Committee and the Village Service Library Committee shall hold office for a period of three years or until their successors are nominated.