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 7] [Entire Act]

State of Punjab - Subsection

Section 7(4) in The Punjab Khadi and Village Industries Board Act, 1955

(4)The Government may fix a period during which any person so removed or suspended under sub-section (1) of this section shall not be eligible for re- appointment as member of the Board.