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 2] [Entire Act]

Union of India - Section

Section 62 in The Rights of Persons with Disabilities Act, 2016

62. Disqualifications.

(1)No person shall be a Member of the Central Advisory Board, who -
(a)is, or at any time has been, adjudged insolvent or has suspended payment of his debts or has compounded with his creditors, or
(b)is of unsound mind and stands so declared by a competent court, or
(c)is, or has been, convicted of an offence which, in the opinion of the Central Government, involves moral turpitude, or
(d)is, or at any time has been, convicted of an offence under this Act, or
(e)has so abused his position in the opinion of the Central Government as a Member so as to render his continuance in the office is prejudicial interests of the general public.
(2)No order of removal shall be made by the Central Government under this section unless the Member concerned has been given a reasonable opportunity of showing cause against the same.
(3)Notwithstanding anything contained in sub-section (1) or sub-section (5) of section 61, a Member who has been removed under this section shall not be eligible for renomination as a Member.