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 37] [Entire Act]

State of West Bengal - Subsection

Section 37(1) in West Bengal Clinical Establishments (Registration and Regulation) Act, 2010

(1)The Chairperson or other member shall hold office for a term of not more than three years from the date on which he enters upon his office:Provided that the Chairperson or other member of the Tribunal shall not be eligible for reappointment in the same capacity as the Chairperson or a member in that Tribunal in which he had earlier held office as such:Provided further that no Chairperson or member shall hold office as such after he has attended the age of sixty-five years.