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 Assam - Section

Section 20 in Assam Employees PRANAM Act, 2017

20. Removal of Chief Commissioner and Commissioner.

- Subject to the provisions as stated here in below, the State Government may, by order, remove from office the Chief Commissioner or a Commissioner, if the Chief Commissioner or a Commissioner, as the case may be,-
(a)is adjudged an insolvent; or
(b)has been convicted of an offence which, in the opinion of the State Government, involves moral turpitude; or
(c)engages during his term of office in any paid employment outside the duties of his office; or
(d)is, in the opinion of the State Government, unfit to continue in office by reason of infirmity of mind or body; or
(e)has acquired such financial or other interest as is likely to affect pre-judicially his functions as the Chief Commissioner or a Commissioner; or
(f)any other reason that the State Government deem fit and proper.