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 Rajasthan - Section

Section 6 in Rajasthan Nurses, Midwives, Health Visitors and Auxiliary Nurse-Midwives Registration Act, 1964

6. Term of office of members.

(1)An ex-officio member of the Council shall continue as such so long as he holds the office by virtue of which he is a member of the Council.
(2)The term of office of a member of the Council, other than ex-officio member, shall be three years from the date of his nomination or co-option, as the case may be, but he shall be eligible for re-nomination or re-co-option as such member:
(3)A member of the Council may be declared by the State Government, by notification in the Official Gazette, to have ceased to be such member-
(a)if he submits his resignation in writing to the President of the Council, or
(b)if he dies, or
(c)if he has been absent out of India for more than one year continuously, or
(d)if he is absent from three consecutive meetings of the Council without reasonable excuse; or
(e)if he refuses to act or becomes incapable of acting or has been declared by a competent court to be an insolvent or to be of unsound mind or has been convicted of any such offence, or subjected by a competent court to any such order, as implies a defect of character:
Provided that no such declaration shall be made in respect of any of the matters mentioned in clauses (d) and (e), unless the person concerned has been afforded an ample opportunity of showing cause against the same and the cause, if shown is not found to be satisfactory.
(4)No person shall be nominated or co-opted as a member of the Council if, at the time of such nomination or co-option, he is absent out of India or is under any of the disqualifications mentioned in clause (e) of sub-section (3).
(5)The State Government may at any time, by notification in the Official Gazette, remove any member from his office, after affording him a reasonable opportunity of explanation, for any reason which the State Government may deem to be affecting the public interest adversely, and the member so removed shall not be eligible for being nominated or co-opted for a period of three years from the date of his removal.