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]

Union of India - Section

Section 24 in THE NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE PROFESSIONS ACT, 2021

24. Resignation and removal of Member.—

(1)Notwithstanding anything contained in sub-section (1) of section 23, the Chairperson of the State Council and Member nominated under clauses (e) and (f) of sub-section (3) of section 22 may—
(i)relinquish his office by giving in writing to the State Government notice of not less than three months; or
(ii)be removed from his office if he—
(a)has been adjudged insolvent; or
(b)has been convicted of an offence which, in the opinion of the State Government, involves moral turpitude; or
(c)has become physically or mentally incapable of acting as a Member; or
(d)has acquired such financial or other interest as is likely to affect prejudicially his functions as a Member; or
(e)has so abused his position as to render his continuance in office prejudicial to the public interest.
(2)No such Member shall be removed from his office under clause (d) or clause (e) of sub-section (1) unless he has been given a reasonable opportunity of being heard in the matter.