State of Maharashtra - Act
The Maharashtra Water Conservation Corporation Act, 2000
MAHARASHTRA
India
India
The Maharashtra Water Conservation Corporation Act, 2000
Act 3 of 2001
- Published on 30 November 2000
- Commenced on 30 November 2000
- [This is the version of this document from 30 November 2000.]
- [Note: The original publication document is not available and this content could not be verified.]
Chapter I
Preliminary
1. Short title, extent and commencement.
2. Definitions.
- In this Act, unless the context otherwise requires,-Chapter II
Establishment, Conduct of Business and Employees of the Corporation
3. Establishment of Maharashtra Water Conservation Corporation.
4. Constitution of Corporation.
| (a) | Minister for Water Conservation | Ex-Officio Chairman; |
| (b) | Minister of State for Water Conservation | Ex-Officio Vice-Chairman; |
| [(b-1) [Inserted by Maharashtra Act No. 52 of 2018, dated 10.8.2018.] | One member to be nominated by the State Government,having special knowledge and practical experience of waterconservation and soil conservation as well as having a experiencebout water conservation, through peoples participation;] | Vice-Chairman; |
| (c) | Minister for Agriculture | Ex-Officio Member; |
| (d) | Minister for Irrigation | Ex-Officio Member; |
| (e) | Secretary to Government Finance Department | Ex-Officio Member; |
| (f) | Secretary to Government Planning Department | Ex-Officio Member; |
| (g) | Secretary to Government Forests Department | Ex-Officio Member; |
| (h) | Secretary to Government Agriculture Department | Ex-Officio Member; |
| (i) | Secretary to Government Irrigation Department | Ex-Officio Member |
| (j) | Secretary to Government, Water ConservationDepartment/Employment Guarantee Scheme. | Ex-Officio Member; |
| (k) | Secretary to Government, Rural Development Department. | Ex-Officio Member; |
| (l) | Director, Maharashtra Remote Sensing Application Centre,Nagpur. | Ex-Officio Member; |
| (m) | Director, Ground Water Surveys and Development Agency, Pune. | Ex-Officio Member; |
| (n) | Managing Director | Ex-Officio Member; |
| (o) | five members,[including one woman] [These words were inserted by Maharashtra 20 of 2001, section 2.]to be nominated by theState Government, from amongst the members of the MaharashtraLegislative Assembly; | |
| (p) | two members, to be nominated by the State Government, fromamongst the members of the Maharashtra Legislative Council; | |
| (q) [ [Substituted by Maharashtra Act No. 52 of 2018, dated 10.8.2018.] | two Members to be nominated by the State Governmenthaving special knowledge and practical experience in the fieldof Irrigation;] | |
| (r) | one member, to be nominated by the State Government, havingspecial knowledge in the field of Finance; | |
| (s) | the Member-Secretary to be appointed by the State Governmentbut he shall have no right to vote. |
5. Executive Committee.
| (a) | Managing Director of the Corporation | [Member-Secretary] [These words were substituted for the words 'Chairman' by Maharashtra 20 of 2001, section 3(b).] |
| (b) | [Additional Commissioner (Water Conservation)] [Substituted by Maharashtra Act No. 52 of 2018, dated 10.8.2018.] | Member; |
| (c) | [Additional Commissioner (Soil Conservation)] [Substituted by Maharashtra Act No. 52 of 2018, dated 10.8.2018.] | Member; |
| (d) | Director, Social Forestry, Pune | Member; |
| (e) | Chief Accounts and Audit Officer of the Corporation | Member; |