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 6] [Entire Act]

State of Punjab - Subsection

Section 6(1) in The Punjab Lokpal Act, 1996

(1)The person appointed as Lokpal shall hold office Term of office for a term of four years from the date on which, he enters upon his office :Provided that -
(a)The Lokpal may, by writing under his hand addressed to the Governor, resign his office;
(b)The Lokpal may be removed from his office in the manner provided in section 7 of this Act;