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 1] [Entire Act]

State of Rajasthan - Section

Section 13 in The Rajasthan Khadi and Village Industries Board Act, 1955

13. Removal of members.

(1)The State Government may remove from the Board any member, other than an ex-officio member, who, in its opinion:-
(a)refuses to act; or
(b)has become incapable of acting; or
(c)has so abused his position as a member as to render his continuance on the Board detrimental to the interests of the public; or
(d)is absent without permission from all the meetings of the Board for four successive months or for the period in which three successive meetings are held, whichever period is longer; or
(e)ceases to reside in Rajasthan; or
(f)is otherwise unsuitable to continue as a member.
(2)The State Government may suspend any member pending an inquiry against him in connection with his proposed removal.
(3)No order of removal under sub-section (1) shall be made unless the member concerned has been given an opportunity to submit his explanation to the State Government with reference to the grounds of his proposed removal.
(4)A member who has been removed under sub-section (1) shall not be eligible for appointment as a member of the Board.
(5)The State Government may declare void any transaction in connection with which a member has been removed under sub-section (1).