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]

Union of India - Section

Section 5 in The National Rural Employment Guarantee (Central Council) Rules, 2006

5. Resignation, etc., of non-official Members

.-(1) Any non-official Member may,-(a)by writing under his hand addressed to the Chairperson resign his office at any time;(b)be removed from his office in case he incurs any disqualification mentioned in sub-rule (2).
(2)The Central Government may, remove from office a non-official Member if he,-
(i)has been adjudged as an insolvent; or
(ii)has been convicted of an offence which, in the opinion of the Central Government, involves moral turpitude; or
(iii)has become physically or mentally incapable of acting as a Member; or
(iv)has acquired such financial or other interest as is likely to affect prejudicially his functions as a Member; or
(v)has so abused his position as to render his continuance in office prejudicial to the pubic interest; or
(vi)remains absent for three consecutive meetings of the Central Council except for reasons beyond his control or without permission of the Chairperson.
(3)Any vacancy caused in the Central Council due to resignation, death, removal or otherwise of a non-official Member shall be filled from the same category to which such Member was representing and the person newly nominated shall hold office so long as the Member whose place he fills would have been entitled to hold office, if the vacancy had not occurred.