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 Kerala - Subsection

Section 8(2) in Kerala Labour Welfare Fund Act, 1975

(2)The Government may remove from office any member who-
(a)is or has become subject to any of the disqualifications mentioned in sub section (1) ; or
(b)is absent without leave of the Board for more than three consecutive meetings of the Board.