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 9] [Entire Act]

State of Madhya Pradesh - Subsection

Section 9(2) in The M.P. Rajya Beej Evam Farm Vikas Nigam Adhiniyam, 1980

(2)If a Director of the Nigam becomes subject to any of the disqualifications mentioned in sub-section (1) he shall cease to be a Director of the Nigam with effect from the date of notification to this effect by the State Government.[Explanation. - For the purpose of this Section "Director" shall include Chairman.] [Inserted by Madhya Pradesh Act No. 6 of 1983 (w.e.f. 22-1-1983).]