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] [Section 24] [Entire Act]

State of Andhra Pradesh - Subsection

Section 24(1) in Andhra Pradesh Fisheries and Ocean University (Establishment and Regulation) Act, 2017

(1)A person shall be disqualified from being a member of any of the authorities or bodies of the University, if,-
(a)he is of unsound mind and stands so declared by a competent court;
(b)he is an undercharged insolvent;
(c)he has been convicted of any offence involving moral turpitude;
(d)he is conducting or engaging himself in private coaching with or without pecuniary gain; or
(e)he has been punished for indulging in or promoting unfair practice in the conduct of any examination, in any form, any where.