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 2] [Entire Act]

Union of India - Section

Section 13 in The Consumer Protection Rules, 1987

13. Removal of President or Members from office in certain circumstances. - (1) The Central Government may remove from office, the President or any Member, who,-

(a)has been adjudged as an insolvent; or(b)has been convicted of an offence which, in the opinion of the Central Government, involves moral turpitude; or(c)has become physically or mentally incapable of acting as the President or the Member; or(d)has acquired such financial or other interest as is likely to affect prejudicially his functions as the President or a Member; or(e)has so abused his position as to render his continuance in office prejudicial to the public interest [;or](f)[ remain absent in three consecutive sittings except for reasons beyond his control.] [Inserted by G.S.R. 95(E), dated 27.2.1997 (w.e.f. 27.2.1997).]
(2)[ Notwithstanding anything contained in sub-rule (1), the President or any Member of the National Commission shall not be removed from his office except by an order made by the Central Government on the grounds specified in clauses (d), (e) and (f) of that sub-rule and after an inquiry held by a sitting Judge of the Supreme Court nominated by the Chief Justice of India in which the President or Member of the National Commission, as the case may be, has been informed of the charges against him and given a reasonable opportunity of being heard in respect of those charges and found guilty.] [Substituted by G.S.R. 175(E), dated 5.3.2004 (w.e.f. 5.3.2004).]