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]

Union of India - Section

Section 14 in The Unit Trust Of India Act, 1963

14. Chairman and executive trustee.

(1)The appointment of a Chairman or of an executive trustee may be either whole-time or part-time:Provided that if the appointment of the Chairman is part-time, the appointment of the executive trustee shall be whole-time.
(2)The Chairman or the executive trustee shall-
(a)hold office for such term not exceeding five years as the [Development Bank] [Substituted by Act 52 of 1975, Section 52, for "Reserve Bank" (w.e.f. 16-2-1976)] may specify [and shall be eligible for re-appointment] [Inserted by Act 16 of 1975, Section 4 (with retrospective effect)];
(b)receive such salary or allowances or both from the Trust and be governed by such terms and conditions of service as the [Development Bank] [Substituted by Act 52 of 1975, Section 52, for "Reserve Bank" (w.e.f. 16-2-1976)] may determine; and
(c)perform such functions as the Board may entrust or delegate to him.