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 National Dental Commission Act, 2023

5. Search-cum-Selection Committee for appointment of Chairperson and Members.

(1)The Central Government shall appoint—
(i)the Chairperson referred to in sub-section (2) of section 4;
(ii)part-time Members referred to in clause (a) of sub-section (4) of section 4;
(iii)the Secretary referred to in section 8; and
(iv)the President and Members ofAutonomous Boards referred to in section 16, on the recommendation of a Search-cum-Selection Committee consisting of—
(a)the Cabinet Secretary—Chairperson;
(b)three experts, possessing outstanding qualifications and experience of not less than twenty-five years in the field of dental education, public health education and health research, to be nominated by the Central Government, in such manner as may be prescribed—Members;
(c)one person, possessing outstanding qualifications and experience of not less than twenty-five years in the field of management or law or economics or science and technology, to be nominated by the Central Government, in such manner as may be prescribed—Member;
(d)the Secretary to the Government of India in charge of the Ministry of Health and Family Welfare, to be the Convener—Member.
(2)The Central Government shall, within one month from the date of occurrence of any vacancy, including by reason of death, resignation or removal, of the Chairperson or Member or Secretary of the Commission or the President or Member of the Autonomous Board, as the case may be, or within three months before the end of tenure of such person, make a reference to the Search-cum-Selection Committee for filling up of the vacancy.
(3)The Search-cum-Selection Committee shall recommend a panel of at least three names for every vacancy referred to it.
(4)The Search-cum-Selection Committee shall, before recommending any person for appointment as the Chairperson or Member or Secretary, satisfy itself that such person does not have any financial or other interest which is likely to affect prejudicially his functions as such Chairperson or Member or Secretary.
(5)No appointment of the Chairperson or Member or Secretary of the Commission or the President or Member of the Autonomous Board, as the case may be, shall be invalid merely by reason of any vacancy or absence of a Member in the Search-cum-Selection Committee.
(6)Subject to the provisions of sub-sections (2) to (5), the Search-cum-Selection Committee may regulate its own procedure.