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 15] [Entire Act]

Union of India - Subsection

Section 15(4) in Compensatory Afforestation Fund Rules, 2018

(4)The non-official members referred to in sub-rule (1) shall not be employees of the Government:Provided that educational qualification and experience for the Scheduled Caste and the Schedule Tribe nominee may be relaxed by the Central Government on recommendation of the National Authority.