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 21B in The Chartered Accountants (Amendment) Act, 2006

21B. Disciplinary Committee.-

(1)The Council shall constitute a Disciplinary Committee consisting of the President or the Vice- President of the Council as the Presiding Officer and two members to be elected from amongst the members of the Council and two members to be nominated by the Central Government from amongst the persons of eminence having experience in the field of law, economics, business, finance or accountancy:Provided that the Council may constitute more Disciplinary Committees as and when it considers necessary.
(2)The Disciplinary Committee, while considering the cases placed before it shall follow such procedure as may be specified.
(3)Where the Disciplinary Committee is of the opinion that a member is guilty of a professional or other misconduct mentioned in the Second Schedule or both the First Schedule and the Second Schedule, it shall afford to the member an opportunity of being heard before making any order against him and may thereafter take any one or more of the following actions, namely:-
(a)reprimand the member;
(b)remove the name of the member from the Register permanently or for such period, as it thinks fit;
(c)impose such fine as it may think fit, which may extend to rupees five lakhs.
(4)The allowances payable to the members nominated by the Central Government shall be such as may be specified.