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]

State of Gujarat - Section

Section 27 in Indian Institute of Teacher Education, Gujarat Act, 2010

27. Disqualification for membership of authorities of University.

- A person shall be disqualified for being appointed or for being a member of any of the authorities of the University, if he -
(a)is of unsound mind and stands so declared by a competent court;
(b)is an undischarged insolvent and stands so declared by a competent court;
(c)has been convicted of any offence involving moral turpitude;
(d)is conducting or engaging himself in private tuitions or private coaching classes;
(e)has been punished for indulging in or promoting unfair practices in the conduct of any examination in any form;
(f)discloses or causes to disclose to public, in any manner whatsoever, any confidential matter, in relation to examination, the knowledge of which he has come to be in possession, due to his official position.