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 9] [Entire Act]

State of Maharashtra - Subsection

Section 9(1) in Maharashtra Homoeopathic Practitioners' Act, 1960

(1)No person-
(a)who is an undischarged insolvent;
(b)who has been adjudged to be of unsound mind by a competent Court;
(c)whose name has been removed from the register; or
(d)who is a full time officer or servant of [the Council; [**] [The words 'the Council; or' were substituted for the words the Board or the Court' by Maharashtra 16 of 1988, Section 11(a).]] shall be eligible to be elected or nominated or to continue to be a member.