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 3 in The Inland Waterways Authority Of India (Amendment) Act, 2001

3. Insertion of new section 4A.-

After section 4 of the principal Act, the following section shall be inserted, namely:-" 4A. Disqualifications for appointment as member.- A person shall be disqualified for being appointed as a member, if he-(a) has been convicted and sentenced to imprisonment for an offence which, in the opinion of the Central Government, involves moral turpitude; or
(b)is an undischarged insolvent; or
(c)is of unsound mind and stands so declared by a competent court; or
(d)has been removed or dismissed from the service of the Government or a company owned or controlled by the Government; or
(e)has, in the opinion of the Central Government, such financial or other interest in the Authority as is likely to affect prejudicially the discharge by him of his functions as a member.".