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 41] [Entire Act]

State of Kerala - Subsection

Section 41(2) in Kerala Sports Act, 2000

(2)The Tribunal shall consist of -
(a)the Law Secretary, ex-officio, who shall be the Chairman of the Tribunal;
(b)a person qualified to be appointed as a District Judge nominated by the Government;
(c)an expert in sports nominated by the Government.