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]

Union of India - Section

Section 11 in THE COMMISSION FOR AIR QUALITY MANAGEMENT IN NATIONAL CAPITAL REGION AND ADJOINING AREAS ACT, 2021

11. Sub-Committees and other staff of Commission.

(1)The Commission shall have at least the following three Sub-Committees—
(a)Sub-Committee on Monitoring and Identification;
(b)Sub-Committee on Safeguarding and Enforcement;
(c)Sub-Committee on Research and Development.
(2)The Sub-Committee on Monitoring and Identification shall be headed by a Member of the Commission chosen by it and shall have the following additional members, namely:—
(a)one representative from the Central Pollution Control Board;
(b)one representative each from the State Pollution Control Board or Committee, as the case may be, of the National Capital Territory of Delhi and the States of Punjab, Haryana, Rajasthan and Uttar Pradesh;
(c)one representative from the National Environmental Engineering Research Institute;
(d)such other members as may be specified by regulations.
(3)The Sub-Committee on Safeguarding and Enforcement shall be headed by the full-time Chairperson of the Commission and shall have the following additional members, namely:—
(a)one representative each, not below the rank of Secretary from the department tackling air pollution from the National Capital Territory of Delhi and the States of Punjab, Haryana, Rajasthan and Uttar Pradesh;
(b)one representative each from the State Pollution Control Board or Committee, as the case may be, from the National Capital Territory of Delhi and the States of Punjab, Haryana, Rajasthan and Uttar Pradesh;
(c)one officer not below the rank of Inspector General of Police or equivalent from the National Capital Territory of Delhi and the States of Punjab, Haryana, Rajasthan and Uttar Pradesh;
(d)such other members as may be specified by regulations.
(4)The Sub-Committee on Research and Development shall be headed by a full-time technical Member of the Commission and shall have the following additional Members, namely:—
(a)two technical representatives from the National Environmental Engineering Research Institute;
(b)one technical representative each from research institutions or Universities or colleges or organisations in the National Capital Territory of Delhi and the States of Punjab, Haryana, Rajasthan and Uttar Pradesh;
(c)two technical representatives from the field of medicine and research working or studying on the impact of air pollution on living beings;
(d)such other members as may be specified by regulations.
(5)The Commission may also constitute such other Sub-Committees as it thinks fit.
(6)The members of the Sub-Committees, other than ex officio members, shall be paid such allowances as may be prescribed.
(7)The Central Government, in consultation with the Commission, shall determine the nature and the categories of officers and other staff required to assist the Commission in the discharge of its function and provide the Commission with such officers and employees as it may deem fit.
(8)The officers and other staff of the Commission shall discharge their duties and functions under the general superintendence of the Chairperson.
(9)The salaries, allowances and conditions of service of the officers and other staff appointed under sub-section (7) shall be such as may be prescribed.