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]

NCT Delhi - Section

Section 4 in Delhi Lokayukta and Upalokayukta Act, 1995

4. Lokayukta or Upalokayukta to hold no other office.

- The Lokayukta or Upalokayukta shall not be a member of Parliament or a member of the Legislative of any State or Union Territory and shall not hold any other office of profit and shall not be connected with any political party or be carrying on any business or practice any profession; and accordingly before he enters upon his office, a person appointed as the Lokayukta or Upalokayukta, as the case may be, shall -
(a)if he is a member of Parliament or of the Legislative of any State or Union Territory, resign such membership; or
(b)if he holds any office of profit resign from such office; or
(c)if he is connected with any political party, severe his connection with it; or
(d)if he is carrying on any business, severe his connection (short of divesting himself of ownership) with the conduct and management of such business; or
(e)if he is practising any profession, suspend practice of such profession.