Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(3)] [Section 8] [Entire Act] State of Punjab - Subsection Section 8(3)(b) in The Punjab Relief of Indebtedness Act, 1934 (b)the cancellation of the appointment of any member of a board; and from the date specified in such notification the member shall cease to be a member of the board;