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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 11A in Andhra Pradesh Public Libraries Act, 1960

11A. [ Disqualifications for being chosen as and for being a member of the ZGS. [Inserted by Andhra Pradesh Act. No. 7 of 1969.]

(1)A person shall be disqualified for being chosen as and for being a member of the ZGS if he:-
(a)Is or has been sentenced by a criminal court to imprisonment for aperiod of more than six months for any offence involving moral delinquency, such sentence not having been reserved or the offence pardoned, and period of five years has not elapsed from the date of the expiration of such sentence;
Provided that the Government may direct that such sentence shall not operate as a disqualification;
(b)is of unsound mind and stands so declared by a competent court;
(c)is a deaf-mute or is suffering from leprosy;
(d)applies to be adjudicated as an insolvent or is an undischarged insolvent;
(e)absent himself from three consecutive meetings without excuse sufficient to the Opinion of the ZGS to exonerate the absence.
(2)Where a person ceases to be a member under clause (e) 0f sub-section (1), the secretary, shall at once intimate the fact in writing to such person and report the same to the ZGS at its next meeting. Where such person applies for restoration of membership of the ZGS on or before the date of its next meeting or with in fifteen days of the receipt by him of such intimation, the ZGS may, at the meeting next the receipt of the application, or suo-moto, restore him as member thereof.Provided that a member shall not be so restored more than twice during his term of office.] [Substituted by Andhra Pradesh Act No.7 of 1969.]