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]

Union of India - Section

Section 5 in The Special Economic Zone Authority Rules, 2009

5. Vacancy of the entrepreneur member or their nominee.

(1)The vacancy of a member or their nominee shall be deemed to have occurred due to one or more of the following reasons, namely :-
(i)resignation from the Special Economic Zone Authority concerned;
(ii)death of the member;
(iii)the Unit represented by the member defaults in payment of dues to the Special Economic Zone Authority concerned;
(iv)the member absents himself/herself in attending the proceedings of the Authority for three consecutive meetings;
(v)if any criminal proceeding is initiated against the Unit represented by such member either by the State or Central Government for violation of any law for time being in force;
(vi)the Unit represented by such member is sick, closed or has not been exporting for more than six consecutive months; and
(vii)Letter of Approval issued to the unit represented by the entrepreneur is cancelled by the Competent Authority for reasons of fraud, misrepresentation etc.
(2)If any vacancy arises due to any of the reasons mentioned above, the Central Government may nominate another member against such vacancy for the remaining period of tenure.