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 7] [Entire Act]

State of Maharashtra - Subsection

Section 7(3) in The Maharashtra Nurses Act, 1966

(3)If any member becomes or is found to be, subject to any of the disqualifications mentioned in sub-section (1), the Council shall submit a report to the State Government, and the State Government shall, if satisfied that the member is disqualified, declare his seat vacant.