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 5] [Entire Act]

State of Odisha - Subsection

Section 5(1) in The Orissa Lokpal and Lokayuktas Act, 1995

(1)Every person appointed as the Lokpal or a Lokayukta shall hold office for a term of five years from the date on which he enters upon his office but shall not be eligible for re-appointment :Provided that-
(a)the Lokpal or a Lokayukta may, by writing under his hand addressed to the Governor, resign his office;
(b)the Lokpal of a Lokayukta may be removed from office in the manner specified in Section 6.