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 18 in THE SURROGACY (REGULATION) ACT, 2021

18. Term of office of Members.

(1)The term of office of a Member, other than an ex officio Member, shall be—
(a)in case of nomination under clause (c) of sub-section (2) of section 14, three years:
Provided that the term of such Member shall come to an end as soon as the Member becomes a Minister or Minister of State or Deputy Minister, or the Speaker or the Deputy Speaker of the House of the People, or the Deputy Chairman of the Council of States or ceases to be a Member of the House from which she was elected; and
(b)in case of appointment under clause (f) of sub-section (2) of section 17, three years:
Provided that the person to be appointed as Member under this clause shall be of such age as may be prescribed.
(2)Any vacancy occurring in the office whether by reason of his death, resignation or inability to discharge his functions owing to illness or other incapacity, shall be filled by the Central Government by making a fresh appointment within a period of one month from the date on which such vacancy occurs and the Member so appointed shall hold office for the remainder of the term of office of the person in whose place he is so appointed.
(3)The Vice-Chairperson shall perform such functions as may be assigned to him by the Chairperson from time to time.