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] [Entire Act]

NCT Delhi - Section

Section 53 in The Delhi Rent Act, 1995

53. Provision as to the holding of offices by Chairman and Member on ceasing to be such Chairman or Member.

- On ceasing to hold office,-
(a)the Chairman of the Tribunal shall be ineligible for further employment either under the Government of India or under the Government of a State;
(b)a Member, other than the Chairman, of the Tribunal shall, subject to the other provisions of this Act, be eligible for appointment as the Chairman or Member of any other tribunal, but not for any other employment either under the Government of India of under the Government of a State;
(c)the Chairman or other Member shall not appear, act or plead before the Tribunal.
Explanation. - For the purposes of this section, employment under the Government of India or under the Government of a State includes employment under any local or other authority within the territory of India or under the control of the Government of India or under any corporation or society owned or controlled by the Government.