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]

State of Punjab - Section

Section 8 in Punjab Women and Children Development and Welfare Corporation Act, 1979

8. Disqualifications.

(1)A person shall be disqualified for being appointed or nominated, or for continuing, as a director of the Corporation -
(a)if he is, or at any time has been, adjudicated insolvent or has suspended payment of his debts or has compounded with his creditors;
(b)if he is of unsound mind and stands so declared by a competent court;
(c)if he is or has been convicted of any offence which in the opinion of the Government involves moral turpitude;
(d)if he, having held any office under the State Government or Central Government, any local authority, any Government Company or any corporate body owned or controlled by the State Government or Central Government, has been removed or dismissed; or
(e)if he has been removed from the office of director of the Corporation by the Government.
(2)If a director becomes subject to any Disqualification specified in sub-section (1), his seat shall thereupon become vacant.