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 46] [Entire Act]

Madras Presidency - Subsection

Section 46(1) in Madras Hindu Religious and Charitable Endowments Act, 1951

(1)A non-hereditary trustee shall cease to hold his office if he-
(a)is sentenced by a criminal court to transportation or to imprisonment for a period of more than six months, for any offence other than an offence not involving moral turpitude, such sentence not having been cancelled or reduced to a period of six months or less, or the offence not having been pardoned, provided that the Government may direct that such sentence shall not operate as a disqualification; or
(b)applies to be adjudicated or is adjudicated an insolvent.