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 5] [Entire Act]

Union of India - Subsection

Section 5(2) in The Oil And Natural Gas Commission Act, 1959

(2)Any member may resign his office by giving notice in writing [for such period as may be prescribed,] [Inserted by Act 17 of 1981, Section 2] to the Central Government, and on such resignation being notified in the Official Gazette by that Government, shall be deemed to have vacated his office.