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 6(4)] [Section 6] [Entire Act]

State of Telangana - Subsection

Section 6(4)(f) in Telangana State Commission For Scheduled Castes and Scheduled Tribes Act, 2003

(f)has in the opinion of the Government, so abused the position of the Member as to render that person's continuance in office detrimental to the interest of Scheduled Castes and Scheduled Tribes in the State or the public interest: