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 90] [Entire Act]

State of West Bengal - Subsection

Section 90(1) in The Calcutta Metropolitan Water And Sanitation Authority Act, 1966

(1)The State Government may remove from the Authority any Director who in its opinion-
(a)refuses to act,
(b)has become incapable of acting,
(c)has so abused his position as a Director as to render his continuance in office detrimental to the interest of the public, or
(d)is otherwise unsuitable to continue as Director.