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] [Section 6] [Entire Act]

State of Rajasthan - Subsection

Section 6(5) in Rajasthan Power Sector Reforms Act, 1999

(5)Notwithstanding anything contained in sub-section (1) or subsection (2), a Member may, -
(a)relinquish his office by giving in writing to the State Government a notice of not less than three months: or
(b)be removed from his office in accordance with the provisions of section 7.