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 7 in The Cyber Appellate Tribunal (Procedure for Investigation of Misbehaviour or Incapacity of Chairperson and Members) Rules, 2009

7. Suspension of Chairperson or Member.

- Notwithstanding anything contained in rule 4, and without any prejudice to any action being taken in accordance with the said rule, the President, keeping in view the gravity of charges may suspend the Chairperson or the Member, as the case may be, of the Tribunal against whom a complaint is under investigation or inquiry.