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] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(4) in The Electricity (Supply) Act, 1948

(4)A member who has been removed shall not be eligible for re-appointment as member or in any other capacity to the Board.