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]

State of Rajasthan - Section

Section 8 in The Rajasthan Building and Other Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2009

8. Disqualification for membership.

(1)A person shall be disqualified for being a member of the State Advisory Committee-
(i)if he is of unsound mind and stands so declared by a competent court;
(ii)if he is an undischarged insolvent; or
(iii)if he has been convicted of an offence which, in the opinion of the State Government, involves moral turpitude.
(2)Where a question arises as to whether a disqualification has been incurred under sub-Rule (1), the State Government shall decide such question.