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 7] [Entire Act]

Union of India - Section

Section 5 in The Protection of Human Rights Act, 1993

5. [ Resignation and removal of Chairperson and Members. [Substituted by Act 43 of 2006, Section 5, for Section 5 (w.e.f. 23.11.2006).]

(1)The Chairperson or any Member may, by notice in writing under his hand addressed to the President of India, resign his office.
(2)Subject to the provisions of sub-section (3), the Chairperson or any Member shall only be removed from his office by order of the President of India on the ground of proved misbehaviour or incapacity after the Supreme Court, on reference being made to it by the President, has, on inquiry held in accordance with the procedure prescribed in that behalf by the Supreme Court, reported that the Chairperson or the Member, as the case may be, ought on any such ground to be removed.
(3)Notwithstanding anything in sub-section (2), the President may, by order, remove from office the Chairperson or any Member if the Chairperson or such Member, as the case may be,
(a)is adjudged an insolvent; or
(b)engages during his term of office in any paid employment outside the duties of his office; or
(c)is unfit to continue in office by reason of infirmity of mind or body; or
(d)is of unsound mind and stands so declared by a competent Court; or
(e)is convicted and sentenced to imprisonment for an offence which in the opinion of the President involves moral turpitude.]