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 43] [Entire Act]

State of Kerala - Subsection

Section 43(1) in Kerala Real Estate (Regulation and Development) Act, 2015

(1)The Government may, in consultation with the Chief Justice of the High Court, remove from office, the Chairperson or any Member of the Appellate Tribunal, who,-
(a)has been adjudged as an insolvent; or
(b)has been convicted of an offence which, in the opinion of the Government involves moral turpitude; or
(c)has become physically or mentally incapable; or
(d)has acquired such financial or other interests as is likely to affect prejudicially his functions; or
(e)has so abused his position as to render his continuance in office prejudicial to public interest.