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 10] [Entire Act]

Union of India - Section

Section 12 in The National Cadet Corps Act, 1948

12. Power to appoint Advisory Committee.

(1)The Central Government may for the purpose of advising it on all matters of policy connected with the constitution and administration of the Corps appoint a Central Advisory Committee consisting of the following persons, namely:-
(a)the Minister for Defence, who shall be the Chairman of the Committee;
(b)the Secretary to the Government of India, Ministry of Defence, ex-officio;
(c)the Secretary to the Government of India, Ministry of Education, ex-officio;
(d)the Financial Adviser, Defence, ex-officio;
(e)the Chief of the Army Staff, ex-officio;
(f)the Chief of the Naval Staff, ex-officio;
(g)the Chief of the Air Staff, ex-officio;
(h)five non- official members to be nominated by the Central Government; and
(i)three Members of Parliament of whom two shall be elected by the House of the People and one by the Council of States.
(1A)A member elected under clause (i) of sub- section (1) shall hold office for a period of one year from the date of his election or until he ceases to be a Member of the House which elected him, whichever is earlier.
(2)The Central Government may also appoint for the same purpose as is specified in sub- section (1), such State Advisory Committees as it may consider desirable from time to time and may prescribe their duties and functions.