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] [Entire Act]

Union of India - Subsection

Section 6(3) in The Small Industries Development Bank Of India Act, 1989

(3)Notwithstanding anything contained in sub-section (1), the Central Government shall have the right to terminate the term of office of the Chairman and Managing Director or the whole-time Director, as the case may be, at any time before the expiry of the term specified under sub-section (2) by giving him notice of not less than three months in writing or three months' salary and allowances in lieu of such notice and the Chairman and Managing Director or the whole-time Director, as the case may be, shall also have the right to relinquish his office at any time before the expiry of the term specified under sub-section (2) by giving to the Central Government, notice of not less than three months in writing.