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 20D] [Entire Act]

State of Karnataka - Subsection

Section 20D(2) in The Karnataka Police Act, 1963.

(2)A person shall be disqualified for being appointed as member if he,–
(a)has directly or indirectly associated himself with any Anti Social or Anti National group or body;
(b)has been convicted and sentenced to imprisonment for an offence which, in the opinion of the State Government, involves moral turpitude; or
(c)is an undischarged insolvent; or
(d)is of unsound mind and stands so declared by a competent court; or
(e)has such other disqualifications as may be prescribed by the State Government.