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 146] [Entire Act]

Union of India - Section

Section 10 in The Food Safety And Standards Act, 2006

10. Functions of the Chief Executive Officer.-

(1)The Chief Executive Officer shall be the legal representative of the Food Authority and shall be responsible for-
(a)the day-to-day administration of the Food Authority;
(b)drawing up of proposal for the Food Authority's work programmes in consultation with the Central Advisory Committee;
(c)implementing the work programmes and the decisions adopted by the Food Authority;
(d)ensuring the provision of appropriate scientific, technical and administrative support for the Scientific Committee and the Scientific Panel;
(e)ensuring that the Food Authority carries out its tasks in accordance with the requirements of its users, in particular with regard to the adequacy of the services provided and the time taken;
(f)the preparation of the statement of revenue and expenditure and the execution of the budget of the Food Authority; and
(g)developing and maintaining contact with the Central Government, and for ensuring a regular dialogue with its relevant committees.
(2)Every year, the Chief Executive Officer shall submit to the Food Authority for approval-
(a)a general report covering all the activities of the Food Authority in the previous year;
(b)programmes of work;
(c)the annual accounts for the previous year; and
(d)the budget for the coming year.
(3)The Chief Executive Officer shall, following adoption by the Food Authority, forward the general report and the programmes to the Central Government and the State Governments and shall have them published.
(4)The Chief Executive Officer shall approve all financial expenditure of the Food Authority and report on the Authority's activities to the Central Government.
(5)The Chief Executive Officer shall exercise the powers of the Commissioner of Food Safety while dealing with matters relating to food safety of such articles.
(6)The Chief Executive Officer shall have administrative control over the officers and other employees of the Food Authority.