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 1] [Entire Act]

State of Kerala - Section

Section 6 in Kerala Lok Ayukta Act, 1999

6. Removal of Lok Ayukta or Upa-Lok Ayukta.

(1)The Lok Ayukta or an Upa-Lok Ayukta shall not be removed from his office except by an order of the Governor, passed after an address by the Legislative Assembly of the State, supported by a majority of the total membership of the House and by a majority of not less than two-thirds of the members of that House present and voting, has been presented to the Governor in the same session for such removal, on the ground of proved misbehaviour or incapacity.
(2)The procedure for the presentation of an address and for the investigation and proof of the misbehaviour or incapacity of the Lok Ayukta or an Upa-Lok Ayukta under sub-section (1) shall be as provided in the Judges (Inquiry) Act, 1968 (Central Act 51 of 1968), in relation to the removal of a Judge and accordingly, the provisions of that Act shall mutatis mutandis apply in relation to the removal of the Lok Ayukta and the Upa-Lok Ayukta, as they apply maculation to the removal of a Judge.
(3)Notwithstanding anything contained in sub-section (1) or sub-section (2), an Upa-Lok Ayukta appointed, form among the sitting Judges of the High Court, shall not be removal, except in like manner and on the like grounds, as a Judge of a High Court.