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]

State of West Bengal - Section

Section 5 in West Bengal Contract Labour (Regulation and Abolition) Rules, 1972

5. Resignation.

—A member of the Board, not being an ex officio member may resign his office by letter in writing addressed to the State Government with a copy to the Chairman and on such resignation being accepted by that Government his office shall fall vacant on the date on, which such resignation is accepted.