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 4] [Entire Act]

Union of India - Subsection

Section 4(e) in THE TRIBUNALS REFORMS ACT, 2021

(e)has so abused his position as to render his continuance in office prejudicial to the public interest: