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] [Entire Act]

Union of India - Section

Section 21 in THE DIGITAL PERSONAL DATA PROTECTION ACT, 2023

21.Disqualifications for appointment and continuation as Chairperson and Members of Board.

(1)A person shall be disqualified for being appointed and continued as the Chairperson or a Member, if she—
(a)has been adjudged as an insolvent;
(b)has been convicted of an offence, which in the opinion of the Central Government, involves moral turpitude;
(c)has become physically or mentally incapable of acting as a Member;
(d)has acquired such financial or other interest, as is likely to affect prejudicially her functions as a Member; or
(e)has so abused her position as to render her continuance in office prejudicial to the public interest.
(2)The Chairperson or Member shall not be removed from her office by the Central Government unless she has been given an opportunity of being heard in the matter.