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 3] [Entire Act]

Union of India - Section

Section 3A in The Homoeopathy Central Council Act, 1973

3A. [ Power of Central Government to supersede the Central Council and to constitute a Board of Governors. [Inserted by Act No. 23 of 2018, dated 13.8.2018.]

(1)On and from the date of commencement of the Homoeopathy Central Council (Amendment) Ordinance, 2018, the Central Council shall stand superseded and the President, Vice-President and other members of the Central Council shall vacate their offices and shall have no claim for any compensation, whatsoever.
(2)The Central Council shall be reconstituted in accordance with the provisions of section 3 [within a period of two years] from the date of supersession of the Central Council under sub-section (1).
(3)Upon the supersession of the Central Council under sub-section (1) and until a new Council is constituted in accordance with section 3, the Board of Governors constituted under sub-section (4) shall exercise the powers and perform the functions of the Central Council under this Act.
(4)The Central Government shall, by notification in the Official Gazette, constitute the Board of Governors which shall consist of not more than seven persons as its members, who shall be persons of eminence and of unimpeachable integrity in the fields of Homoeopathy and Homoeopathy education, and eminent administrators, and who may be either nominated members or members, ex officio to be appointed by the Central Government, one of whom shall be selected by the Central Government as the Chairperson of the Board of Governors.
(5)The Chairperson and the other members, other than the members, ex officio, shall be entitled to such sitting fee and travelling and other allowances as may be determined by the Central Government.
(6)The Board of Governors shall meet at such time and such places and shall observe such rules of procedure in regard to the transaction of business at its meetings as is applicable to the Central Council.
(7)Two-third of the members of the Board of Governors shall constitute the quorum of its meetings.
(8)No act or proceedings of the Board of Governors shall be invalid merely by reason of-
(a)any vacancy in, or any defect in the constitution of, the Board of Governors'; or
(b)any irregularity in the procedure of the Board of Governors not affecting the merits of the case.
(9)A member having any financial or other interest in any matter coming before the Board of Governors for decision, shall disclose his interest in the matter before he may, if allowed by the Board of Governors, participate in such proceedings.
(10)The Chairperson and other members of the Board of Governors shall hold office during the pleasure of the Central Government.