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 Goa - Subsection

Section 5(2) in The Goa Public Men's Corruption (Investigations and Inquiries) Act, 1988

(2)A person who has been a member of a political party at any time during the period of five years immediately preceding-
(a)the commencement of this act in the case of first appointment after such commencement; or
(b)the date on which the vacancy has arisen, in the case of any subsequent appointment;
shall not be eligible to be appointed as member.