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 2] [Entire Act]

State of West Bengal - Section

Section 14 in West Bengal Agricultural Produce Marketing (Regulation) Act, 1972

14. Officers and employees of the market committee

.- Every market committee shall have a Secretary to be appointed by the State Government on such terms and conditions as may be prescribed :Provided that the State Government may appoint any officer of the [Directorate of Agricultural Marketing] [Substituted for "Directorate of Agriculture" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981, section 10(a).] as Secretary of the market committee.
(2)[ * *] [Omitted by ibid, section 10(b).]
(3)[ The market committee may appoint [such other officers] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 5(a).] and employees as the Board may sanction.]
(4)The salaries and allowances of the officers and employees of the market committee shall be paid from the market committee fund and the market committee shall also provide for the payment of leave allowance, pension, gratuity and provident fund to all its officers and employees in accordance with such rules relating to the terms and conditions of service of such officers and employees [as the market committee may, subject to the approval of the Board, determine] [Substituted for "as may be made" by the State Government by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 5(b).].
(5)[ The market committee or any person dissatisfied with the decision of the Board in respect of any matter under sub-sections (3) and (4) may appeal to the State Government in such manner and within such time as may be prescribed.] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 12(b).]