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]

Union of India - Section

Section 4 in THE TRIBUNALS REFORMS ACT, 2021

4. Removal of Chairperson or Member of Tribunal.

The Central Government shall,on there commendation of the Committee,remove from office, in such manner as may be provided by rules, any Chairperson or a Member, who—
(a)has been adjudged as an insolvent; or
(b)has been convicted of an offence which involves moral turpitude; or
(c)has become physically or mentally incapable of acting as such Chairperson or Member; or
(d)has acquired such financial or other interest as is likely to affect prejudicially his functions as such Chairperson or Member; or
(e)has so abused his position as to render his continuance in office prejudicial to the public interest:
Provided that where the Chairperson or Member is proposed to be removed on any ground specified in clauses (c) to (e), he shall be informed of the charges against him and given an opportunity of being heard in respect of those charges.