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]

NCT Delhi - Section

Section 10 in The Delhi Minimum Wages Rules, 1950

10. Disqualification.

(1)A person shall be disqualified for being nominated as, and for being a member of the Committee, or the Board as the case may be-
(i)if he is declared to be of unsound mind by a competent court; or
(ii)if he is an undischarged insolvent; or
(iii)if before or after the commencement of the Act, he has been convicted of an offence involving moral turpitude.
(2)If any question arises whether a disqualification has been incurred under sub-rule (1) the decision of the State Government thereon shall be final.