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 Manipur - Section

Section 75 in Manipur International University Act, 2018

75. Dis-qualification.

(1)No person shall be qualified for election or member as a member of any of the authorities of the University, if, on the date of nomination or election, he is-
(a)of unsound mind;
(b)an applicant to be adjudicated insolvent or an undischarged insolvent; (c) sentenced by a criminal court to imprisonment for any offence involving moral turpitude.
(2)In the case of dispute or doubt, the Chancellor shall determine whether a person is disqualified under sub-section (1) and his decision shall be final and binding.