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 7] [Entire Act]

State of Gujarat - Subsection

Section 7(1) in The Gujarat Civil Services Tribunal Act, 1972

(1)During any vacancy or absence on leave or otherwise of the Presidential in a case where the Tribunal consists of two members the other member and
(b)in a case where the Tribunal consists of more than two members such other members may be authorised by the State Government a general or special order, shall perform the functions of the President.