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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(6) in Madhya Pradesh Micro and Small Enterprises Facilitation Council Rules, 2017

(6)The Government may remove any member from office -
(a)if he is of unsound mind and stands so declared by a competent court; or
(b)if he becomes bankrupt or insolvent or suspends payment to his creditors; or
(c)if he is convicted of any offence which is punishable under the Indian Penal Code, 1860 (45 of 1860); or
(d)if he abstains himself /herself from three consecutive meetings of the Council without the leave of the Chairperson, and in any case from five consecutive meeting; or
(e)if he acquires such financial or other interest as is likely, in the opinion of the State Government, to affect pre-judicially his functions as a member.