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] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(2) in The Unorganised Workers’ Social Security Act, 2008

(2)The National Board shall consist of the following members, namely:—
(a)Union Minister for Labour and Employment-Chairperson, ex officio;
(b)the Director General (Labour Welfare)-Member-Secretary, ex officio; and
(c)thirty-four members to be nominated by the Central Government, out of whom—
(i)seven representing unorganised sector workers;
(ii)seven representing employers of unorganised sector;
(iii)seven representing eminent persons from civil society;
(iv)two representing members from Lok Sabha and one from Rajya Sabha;
(v)five representing Central Government Ministries and Departments concerned; and
(vi)five representing State Governments.