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 26] [Entire Act]

Union of India - Section

Section 8 in Chartered Accountants Act, 1949

8. Disabilities

Notwithstanding anything contained in section 4, a person shall not be entitled to have his name entered in or borne on the Register if he-
(i)has not attained the age of twenty-one years at the time of his application for the entry of his name in the Register; or
(ii)is of unsound mind and stands so adjudged by a competent court; or
(iii)is an undischarged insolvent; or
(iv)being a discharged insolvent, has not obtained from the court a certificate stating that his insolvency was caused by misfortune without any misconduct on his part; or
(v)has been convicted by a competent court whether within or without India, of an offence involving moral turpitude and punishable with transportation or imprisonment or of an offence, not of technical nature, committed by him in his professional capacity unless in respect of the offence committed he has either been granted a pardon or, on an application made by him in this behalf, the Central Government has, by an order in writing, removed the disability; or
(vi)has been removed from membership of the Institute on being found on inquiry to have been guilty of professional or other misconduct:
PROVIDED that a person who has been removed from membership for a specified period, shall not be entitled to have his name entered in the Register until the expiry of such period.