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 3] [Entire Act]

Union of India - Section

Section 6 in The Monopolies And Restrictive Trade Practices Act, 1969

6. Terms of office, conditions of service, etc., of members .-(1) Every member shall hold office for such period, not exceeding five years, as may be specified by the Central Government in the notification made under sub-section (1) of section 5, but shall be eligible for re-appointment:

Provided that no member shall hold office as such for a total period exceeding ten years, or after he has attained the age of sixty-five years, whichever is earlier.
(2)Notwithstanding anything contained in sub-section (1), a member may-
(a)by writing under his hand and addressed to the Central Government resign his office at any time;
(b)be removed from his office in accordance with the provisions of section 7.
(3)A casual vacancy caused by the resignation or removal of the Chairman or any other member of the Commission under sub-section (2) or otherwise shall be filled by fresh appointment.[(3-A) Where any such casual vacancy occurs in the office of the Chairman of the Commission, the senior-most member of the Commission, holding office for the time being, shall discharge the functions of the Chairman until a person appointed to fill such vacancy assumes the office of the Chairman of the Commission.(3-B) When the Chairman of the Commission is unable to discharge the functions owing to absence, illness or any other cause, the senior-most member of the Commission, if authorised so to do by the Chairman in writing, shall discharge the functions of the Chairman until the day on which the Chairman resumes the charge of his functions.] [Substituted by Act 30 of 1984, Section 3, for Explanation IV (w.e.f. 1.8.1984). ]
(4)No act or proceeding of the Commission shall be invalid by reason only of the existence of any vacancy among its members or any defect in the constitution thereof.
(5)The Chairman of the Commission and other members shall receive such remuneration and other allowances and shall be governed by such conditions of service as may be prescribed:Provided that the remuneration of the Chairman or any other member shall not be varied to his disadvantage after his appointment.
(6)In the case of a difference of opinion among the members of the Commission, the opinion of the majority shall prevail and the opinion or orders of the Commission shall be expressed in terms of the views of the majority.
(7)The Chairman of the Commission and [every other member] [ Substituted by Act 30 of 1984, Section 6, for " every member" (w.e.f. 1.8.1984).] shall, before entering upon his office, make and subscribe to an oath of office and of secrecy in such form, in such manner and before such authority as may be prescribed.
(8)[The Chairman or any member] [ Substituted by Act 30 of 1984, Section 6, for " Any member" (w.e.f. 1.8.1984).] ceasing to hold office as such shall not hold any appointment in, or be connected with the management or administration of, any industry or undertaking to which this Act applies for a period of five years from the date on which he ceases to hold such office.