Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32(2)] [Section 32] [Entire Act] State of West Bengal - Subsection Section 32(2)(b) in The West Bengal Khadi And Village Industries Board Act, 1959 (b)disqualification for membership of the Board and the procedure to be followed in removing a member who is or has been subject to any disqualification;