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 13] [Entire Act]

Union of India - Section

Section 13 in The Bonded Labour System (Abolition) Act, 1976

13. Vigilance Committees

(1)Every State Government shall, by notification in the Official Gazette, constitute such number of Vigilance Committees in each district and each Sub-Division as it may think fit.
(2)Each Vigilance Committee, constituted for a district, shall consist of the following members, namely
(a)the District Magistrate, or a person nominated by him, who shall be the Chairman;
(b)three persons belonging to the Scheduled Castes or Scheduled Tribes and residing in the district, to be nominated by the District Magistrate;
(c)two social workers, resident in the district, to be nominated by the District Magistrate;
(d)not more than three persons to represent the official or non-official agencies in the district connected with rural development, to be nominated by the State Government;
(e)one person to represent the financial and credit institutions in the district, to be nominated by the District Magistrate.
(3)Each Vigilance Committee, constituted for a Sub-Division, shall consist of the following members, namely
(a)the Sub-Divisional Magistrate, or a person nominated by him, who shall be the Chairman;
(b)three persons belonging to the Scheduled Castes or Scheduled Tribes and residing in the Sub-Division, to be nominated by the Sub-Divisional Magistrate;
(c)two social workers, resident in the Sub-Division, to be nominated by the Sub-Divisional Magistrate;
(d)not more than three persons to represent the official or non-official agencies in the Sub-Division connected with rural development to be nominated by the District Magistrate;
(e)one person to represent the financial and credit institutions in the Sub-Division, to be nominated by the Sub-Divisional Magistrate;
(f)one officer specified under section 10 and functioning in the Sub-Division.
(4)Each Vigilance Committee shall regulate its own procedure and secretarial assistance, as may be necessary, shall be provided by
(a)the District Magistrate, in the case of a Vigilance Committee constituted for the district;
(b)the Sub-Divisional Magistrate, in the case of a Vigilance Committee constituted for the Sub-Division.
(5)No proceeding of a Vigilance Committee shall be invalid merely by reason of any defect in the constitution, or in the proceedings, of the Vigilance Committee.