Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 11(2)] [Section 11] [Entire Act] State of Jharkhand - Subsection Section 11(2)(b) in Jharkhand Academic Council Act, 2002 (b)If he is a person against whom order has been passed for his removal from the Govt. service, he will not be eligible to be nominated to the Council.