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] [Entire Act]

State of Rajasthan - Section

Section 30 in The Rajasthan Medical Rules, 1957

30.

(1)If the name of the registered practitioner having been elected or nominated a member is removed from the register of registered practitioners, his seat shall be deemed to have become vacant, vide section 9(1) (d) read with section 6 (a), and the Council shall make the declaration of the fact at the time of the order of removal.
(2)The President shall report the fact to the State Government vide section 9 (2), and the vacancy shall be filled like a casual vacancy within one month by fresh election or nomination as the case may be under section 4 and 10 of these rules.