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 1] [Entire Act]

State of Maharashtra - Section

Section 4 in The Maharashtra Medical Council Act, 1965

4. Term of office.

(1)The State Government shall, by notification in the Official Gazette, publish the names of the members, both elected and nominated.
(2)Save as otherwise provided by this Act, a member, whether elected or nominated, shall hold office for a term of five years from the date or publication of the notification under sub-section (1):Provided that, where a person is elected by members of a medical faculty of a University or governing body of the College of physicians and Surgeons, he shall cease to hold office as a member if he ceases to belong to that faculty or body, as the case may be.
(3)Save as otherwise provided by this Act, the President and the Vice-President shall hold office from the date of his election up to the day on which his term of office as member expires.
(4)The term of office of an outgoing member shall, notwithstanding anything contained in sub-section (2), be deemed to extend to and expire with the day immediately preceding the day on which the names of successor members are published under sub-section (1).
(5)The term of office of an outgoing President or Vice-President shall, notwithstanding anything contained in sub-section (3), be deemed to extend to and expire with the day immediately preceding the day on which the successor President or Vice-President, as the case may be, is elected.
(6)An outgoing member, President or Vice-President, shall be eligible for re­election of re-nomination
(7)Leave of absence may be granted by the Council to any member for a period not exceeding six moths.