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 5 in The Gujarat Affiliated Colleges Services Tribunal Act, 1982

5. The powers of the State Government to terminate the appointment before the expiry of term.

- The State Government may terminate the appointment of a person to be the Tribunal before the expiry of the term of his office if such person-
(i)is adjudged an insolvent, or
(ii)engages during his term of office in any paid employment outside the duties of his office, or
(iii)is in the opinion of the State Government, unfit to continue in office by reason of infirmity of mind or body, or
(iv)is convicted of an offence involving moral turpitude.