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 19A in The Khadi And Village Industries Commission Act, 1956

19A. [ Standing Finance Committees. [Inserted by Act 32 of 1961, Section 11]

(1)There shall be constituted from among the members of the Commission in the prescribed manner, a Standing Finance Committee in respect of each of the [three funds] [Substituted by Act 12 of 1987, Section 11, (w.e.f. 1.4.1988)] referred to in section 18.[Provided that the Chief Executive Officer and Financial Adviser shall be ex-officio members of the Standing Finance Committee in respect of each of the three separate funds referred to in subsection (1) of section 18] [Inserted by Act 10 of 2006 (w.e.f. 22.3.2006) ]
(2)The Standing Finance Committee shall exercise such of the powers of the Commission under section 19 as are delegated to it by the Commission.]