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 13] [Entire Act]

State of Maharashtra - Subsection

Section 13(5) in The Maharashtra Khadi and Village Industries Rules, 1970

(5)The Board shall appoint on each District Committee -
(a)a member of the Council residing in the district as the Chairman of the Committee and such other persons as may be selected by the Board, as members of the Committee;
(b)the District Organiser of the Board as the Member-Secretary.