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 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(2) in The Maharashtra Medical Practitioners Act, 1961

(2)If any member-
(a)absent himself from three consecutive meetings of [the Council] [These words were substituted for the words 'the Board or the Faculty, as the case may be' by Maharashtra 23 of 1982, Section 10(b)(i)] without such reasons as may, in the opinion of the State Government in the case of the President and [the Vice-President] [These words were substituted for the words ' the Chairman' by Maharashtra 23 of 1982, Section 10(b)(ii)], and in the opinion of [the Council] [These words were substituted for the words 'the Board or the Faculty, as the case may be' by Maharashtra 23 of 1982, Section 10(b)(i)] in the case of any other member, be sufficient; or
(b)becomes or is found to be, subject to any of the disqualifications specified in sub-section (1),
the State Government shall declare his office to be vacant.