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 Dam Safety Act, 2021

5. Constitution of National Committee.-

(1)With effect from such date as the Central Government may, by notification, appoint, there shall be constituted, for the purposes of this Act, a National Committee to be known as the National Committee on Dam Safety consisting of the following members, namely: -
(a)the Chairman, Central Water Commission-Chairperson, ex officio;
(b)not exceeding ten representatives of the Central Government not below the rank of Joint Secretary to that Government or equivalent dealing with matters relating to dam engineering or dam safety, nominated by the Central Government-Members, ex officio;
(c)not exceeding seven representatives of the State Governments of the level of Engineer-in- Chief or equivalent by rotation, nominated by the Central Government-Members, ex officio; and
(d)not exceeding three specialists in the field of dam safety and allied fields nominated by the Central Government-Members.
(2)The National Committee shall be constituted within a period of sixty days from the date of commencement of this Act, and shall be reconstituted for every three years thereafter.