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]

State of Andhra Pradesh - Section

Section 3 in THE ANDHRA PRADESH PULSES BOARD ACT, 2020

3. Establishment and constitution of the Board -

(1)With effect from such date as the Government may, by notification appoint in this behalf, there shall be established for the purposes of this Act, a Board to be called the Andhra Pradesh Pulses Board.
(2)The Board shall be a body corporate by the name aforesaid, having perpetual succession and common seal, with power to acquire, hold and dispose of property, both movable and immovable, and to contract and shall by the said name sue and be sued.
(3)The Head Office of the Board shall be located at such place as the Government may specify.
(4)The Board shall consist of the following members, namely: -
(a)A Chairman, to be appointed by the Government;
(b)A Managing Director who shall be ex-officio Commissioner of Agriculture or Commissioner of Agricultural Marketing or Managing Director of AP MARKFED, appointed by the Government;
(c)One Member of Legislative Assembly and One Member of Legislative Council of the State nominated by the Government;
(d)Commissioner of Agriculture; (if he/she is not the Managing Director);
(e)Commissioner of Agricultural Marketing; (If he/she is not the Managing Director);
(f)Managing Director, AP MARKFED; (if he/she is not the Managing Director);
(g)Commissioner of Civil Supplies;
(h)Secretary/Commissioner, food processing;
(i)Managing Director, State Ware Housing Corporation;
(j)Commissioner, Tribal Welfare;
(k)Commissioner, Women and Child Development;
(l)One officer each from Department of Agriculture, and Department of Commerce, Government of India nominated by the respective departments;
(m)One (1) Chairman of the Agricultural Marketing Committee (AMC) from among the AMCs in whose notified area Pulses are grown by large number of farmers;
(n)Two Principal Scientists from All India Coordinated Research Programme for Pulses;
(o)Three (3) representatives of Pulses farming community to be spread across the State;
(p)Three (3) representatives from Agro Industries / Pulses Processing Industry / Exporters / Experts/Non-Government Organisations (NGO’s) / Foundations in the State;
(q)The Chief Operating Officer (COO) of the Board;
(r)Four (4) Chief Technical Officers (CTO) of the Board;
(s)Vice Chancellor of Agricultural University of the State of Andhra Pradesh or his representative;
(t)Two (2) members to be appointed by the Government to represent such other interests connected with the Pulses industry as, in the opinion of the Government, ought to be represented;
(u)One (1) representative of National Institute of Nutrition;
(v)Chairman or the Managing Director will be competent to invite any other official or expert in the meeting of the board whose services may help in achieving the goals envisaged in the Act. However, such invitees shall not have the right to vote.
(5)The term of office of the members and the manner of filling vacancies among, and the procedure to be followed in the discharge of their functions by the members shall be such as may be prescribed.
(6)No act or proceeding of the Board or any committee appointed by it under section 6 shall be invalidated merely by reason of,-
(a)any vacancy in, or any defect in the constitution of the Board or such committee; or
(b)any defect in the appointment of a person acting as a member of the Board or such committee; or
(c)any irregularity in the procedure of the Board or such Committee not affecting the merits of the case.
(7)The Board shall meet at such times and places and shall observe such rules of procedure in regard to the transaction of business at its meetings (including the quorum at meetings) as may be provided by regulations made by the Board under this Act. The chairman shall preside over the meetings of the Board.