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 4A] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4A(3) in Uttar Pradesh Public Service (Tribunals) Act, 1976

(3)A bench consisting of two members shall include a judicial Member and an Administrative Member.Explanation. - For the purposes of this sub-section the Chairman who has been a High court judge or a District judge or a Vice-Chairman who has been a District judge shall be deemed to be a judicial Member and a Chairman or Vice-Chairman who has been the member of the Indian administrative service shall be deemed to be an administrative member.