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 4] [Entire Act]

Union of India - Section

Section 4 in The Jute Packing Materials (Compulsory Use In Packing Commodities) Act, 1987

4. Constitution of Standing Advisory Committee.

(1)The Central Government shall, with a view to determining the commodity or class of commodities or percentages thereof in respect of which jute packaging material shall be used in their packing, constitute a Standing Advisory Committee consisting of such persons as have, in the opinion of that Government, the necessary expertise to give advice in the matter.
(2)The Standing Advisory Committee shall, after considering the following matters, indicate its recommendations to the Central Government, namely:-
(a)the existing level of usage of jute material;
(b)the quantity of raw jute available;
(c)the quantity of jute material available;
(d)the protection of interests of persons engaged in the jute industry and in the production of raw jute;
(e)the need for continued maintenance of jute industry;
(f)the quantity of commodities which, in its opinion, is likely to be required for packing in jute material;
(g)such other matters as the Standing Advisory Committee may think fit.