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 48] [Entire Act]

NCT Delhi - Subsection

Section 48(1) in The Delhi Rent Act, 1995

(1)A person shall not be qualified for appointment as the Chairman unless he-
(a)is, or has been, a Judge of a High Court; or
(b)has, for- at least three years, held the office of a Member; or
(c)is, or has been, a Member of the Indian Legal Service and has held, for at least three years, a post in Grade I of that Service; or
(d)has, for at least three years, held the post of a Secretary in the Law Department of a State Government.