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 8] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 8(1) in Jammu and Kashmir State Commission for Protection of Women and Child Rights Act, 2018

(1)If the Chairperson or, as the case may be, a member,-
(a)becomes subject to any of the disqualifications mentioned in section 7 ; or
(b)tenders his/her resignation under sub-section (2) of section 5, his seat shall thereupon become vacant.