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]

Union of India - Section

Section 5 in The Rehabilitation Council Of India Act, 1992

5. Disqualifications.

No person shall be a member if he--
(a)is, or becomes, of unsound mind or is so declared by a competent court; or
(b)is, or has been, convicted of any offence which, in the opinion of the Central Government, involves moral turpitude; or
(c)is, or at any time has been, adjudicated as insolvent.