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 Kerala - Subsection

Section 9(ii) in Kerala Consumer Protection Rules, 2005

(ii)the resignation of a member shall be effective from the date of acceptance by the appointing authority, provided that the appointing authority shall have the powers to waive the notice period.