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 24] [Entire Act]

State of Kerala - Subsection

Section 24(4) in Kerala Police Act, 2011

(4)Every nominated member shall, unless they vacate their offices earlier by resignation, death or otherwise, hold office for a period of five years and shall be eligible for re-nomination.