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 West Bengal - Section

Section 7 in The Calcutta Sports Act, 1955

7. Power of the Association regarding disciplinary action. -

(1)If, as a result of an enquiry held by it or on receiving the report of a Sub-Committee, the Committee is of the opinion that any member of an affiliated sports organization is guilty of any unsportsman-like conduct in the course of any sports or matches arranged, organized or managed by the Committee or the Sub-Committee, as the case may be, the Committee may, after considering the explanation of the member obtained through the sports organization concerned, by notice in writing, call upon such sports organization to take such disciplinary action as may be specified in the notice against such member.
(2)Where any affiliated sports organization on which a notice has been issued by the Committee under sub-section (1) fails to comply with such notice within a period of two months from the date of receipt of the notice by the affiliated sports organization, the Committee shall have the power to disaffiliate such affiliated sports organization.
(3)If in pursuance of a notice referred to in sub-section (1) any member of an affiliated sports organization is expelled from membership thereof, he shall not thereafter be admitted or readmitted, as the case may be, to membership of any affiliated sports organization without the prior approval of the Committee.
(4)The Committee shall have the power to disaffiliate any affiliated sports organization for contravening the provisions of sub-section (3).