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]

State of West Bengal - Section

Section 6 in The West Bengal Acupuncture System Of Therapy Act, 1996.

6. Disqualification for nomination or election. -

A person shall be disqualified for being nominated or elected a member of the Council, if. -
(1)he has been convicted of any offence involving moral turpitude;
(2)he is an undischarged insolvent;
(3)he has been adjudged by a competent court to be unsound mind;
(4)he is an employee of the Council;
(5)he has directly or indirectly any share or interest in any contract with, by or on behalf of the Council;
(6)he has been dismissed from the service of the Central Government or a State Government or a local authority on a charge of gross misconduct or an offence involving moral turpitude;
(7)he is a person under the age of 25.