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 19] [Entire Act]

Union of India - Section

Section 11 in The Reserve Bank of India Act, 1934

11. Removal from and vacation of office.—

(1)The Central Government may remove from office the Governor, or a Deputy Governor or any other Director or any member of Local Board:
(2)A Director nominated under clause (b) or clause (c) of sub-section(l) of section 8 shall cease to hold office if without leave from the Central Board he absents himself from three conse­cutive meetings of the Board convened under sub-section (1) of section 13.
(3)The Central Government shall remove from office any Direc­tor, and the Central Board shall remove from office any member of a Local Board, if such Director or member becomes subject to any of the disqualifications specified in sub-section (1) or sub-section (2) of section 10.
(4)A Director or member of a Local Board removed or ceasing to hold office under the foregoing sub-sections shall not be eligi­ble for re-appointment either as Director or as member of a Local Board until the expiry of the term for which his appointment was made.
(5)The nomination as Director or member of a Local Board of any person who is a member of Parliament or the Legis­lature of any State shall be void, unless within two months of the date of his nomination he ceases to be such member, and if any Director or member of a Local Board is elected or nominated as a member of Parliament or any such Legislature, he shall cease to be a Director or member of the Local Board as from the date of such election or nomination, as the case may be.
(6)A Director may resign his office to the Central Government, and a member of a Local Board may resign his office to the Central Board, and on the acceptance of the resignation the office shall become vacant.