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 80] [Entire Act]

State of Maharashtra - Subsection

Section 80(3) in Maharashtra Public Universities Act, 2016

(3)A person shall not be qualified to be appointed as a Presiding Officer of a Tribunal, unless,-
(a)he is or has been a Judge of High Court; or
(b)is qualified to be appointed as a Judge of High Court:
Provided that, a person to be appointed under clause (b) shall be from amongst the panel of three persons recommended by the Chief Justice of High Court of Judicature at Bombay.