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 2] [Section 6] [Entire Act]

Union of India - Subsection

Section 6(5) in The Architects Act, 1972

(5)Members of the Council shall be eligible for re-election or re-nomination, but not exceeding three consecutive terms.