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 10] [Entire Act]

Union of India - Subsection

Section 10(2) in The State Agricultural Credit Corporations Act, 1968

(2)The Central Government may, after consultation with the Board and for sufficient cause, remove the managing director from office;Provided that no managing director shall be so removed unless he has been given an opportunity of showing cause against his removal.