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 5] [Entire Act]

State of Odisha - Subsection

Section 5(1) in The Orissa Labour Welfare Fund Act, 1996

(1)No person shall be nominated as, or continue to be, a member under clauses (xiii) and (xiv) of Sub-section (3) of Section 4 of the Board who -
(a)is a salaried official of the Board; or
(b)is, or at anytime has been, adjudged insolvent or has suspended payment of his debts or has compounded with his creditors; or
(c)is found to be of unsound mind; or
(d)is, or has been, convicted of any offence involving moral turpitude, unless such conviction has been set aside; or
(e)is in arrears or any sum due to the Board.