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 Jammu-Kashmir - Subsection

Section 5(5) in The Jammu and Kashmir State Electricity Regulatory Commission Act, 2000

(5)Notwithstanding anything contained in sub-sections (1) and (2), a Member may,-
(a)relinquish his office by giving in writing to the Governor a notice of not less than three months; or
(b)be removed from his office in accordance with the provisions of section 6.