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 Karnataka - Section

Section 23 in The Karnataka Public Libraries Act, 1965

23. Disqualifications.-

A person shall be disqualified for being chosen as, and for being, a member of the Local Library Authority,-
(a)if he has been sentenced by a criminal court for an offence involving moral turpitude and punishable with imprisonment for a term exceeding three months, such sentence not having been subsequently reversed, quashed or remitted, unless he has, by order, which the State Government is hereby empowered to make in this behalf, been relieved from the disqualification arising on account of such sentence;
(b)if he is an undischarged insolvent;
(c)if he is of unsound mind and stands so declared by a competent court.