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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(2) in The West Bengal Advocates Welfare Fund Act, 1991.

(2)The State Government may remove any member of the Trust Committee elected under clause (h), or nominated under clause (i), of subsection (2) of section 4, who has incurred any of the disqualifications as aforesaid, after giving him an opportunity of being heard.