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 57] [Entire Act]

Union of India - Section

Section 3 in The Seeds Act, 1966

3. Central Seed Committee. - (1) The Central Government shall, as soon as may be after the commencement of this Act, constitute a Committee called the Central Seed Committee to advise the Central Government and the State Governments on matters arising out of the administration of this Act and to carry out the other functions assigned to it by or under this Act.

(2)The Committee shall consist of the following members, namely:-
(i)a Chairman to be nominated by the Central Government;
(ii)eight persons to be nominated by the Central Government to represent such interests as that Government thinks fit, of whom not less than two persons shall be representatives of growers of seed;
(iii)one person to be nominated by the Government of each of the States.
(3)The members of the Committee shall, unless their seats become vacant earlier by resignation, death or otherwise, be entitled to hold office for two years and shall be eligible for re-nomination.
(4)The Committee may, subject to the previous approval of the Central Government, make bye-laws fixing the quorum and regulating its own procedure, and the conduct of all business to be transacted by it.
(5)The Committee may appoint one or more sub-Committees consisting wholly of members of the Committee or wholly of other persons or partly of members of the Committee and partly of other persons, as it thinks fit, for the purpose of discharging such of its functions as may be delegated to such Sub-Committee or Sub-Committees by the Committee.
(6)The functions of the Committee or any Sub-Committee thereof may be exercised notwithstanding any vacancy therein.
(7)The Central Government shall appoint a person to be the Secretary of the Committee and shall provide the Committee with such clerical and other staff as the Central Government considers necessary.