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 10FD] [Entire Act]

Union of India - Subsection

Section 10FD(2) in The Companies (Second Amendment) Act, 2002

(2)A person shall not be qualified for appointment as Judicial Member unless he-(a) has, for at least fifteen years, held a judicial office in the territory of India; or
(b)has, for at least ten years been an advocate of a High Court, or has partly held judicial office and has been partly in practice as an advocate for a total period of fifteen years; or
(c)has held for at least fifteen years a Group' A' post or an equivalent post under the Central Government or a State Government [ including at least three years of service as a Member of the Indian Company Law Service (Legal Branch) in Senior Administra ive Grade in that service]; or
(d)has held for at least fifteen years a Group' A' post or an equivalent post under the Central Government (including at least three years of service as a Member of the Indian Legal Service in Grade I of that service).