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 62] [Entire Act]

State of Maharashtra - Subsection

Section 62(5) in Nagpur Improvement Trust Act, 1936

(5)The [State] [Substituted for 'provincial' by A. O., 1950.] Government may, on the ground of incapacity or misbehaviour or for any other good and sufficient reason, cancel the appointment of any person as a member of the Tribunal.