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 2] [Entire Act]

Union of India - Section

Section 11 in The Unit Trust Of India Act, 1963

11. Term of office of trustees.

(1)A trustee nominated [under clause (aa) or] [Inserted by Act 52 of 1975 s. 49, (w.e.f. 16-2-1976)] under clause (b) of section 10, if he is an officer of the Reserve Bank [or the Development Bank] [Inserted by Act 52 of 1975 s. 49, (w.e.f. 16-2-1976)], or a trustee nominated under clause (c) or clause (d) of that section shall hold office during the pleasure of the authority nominating him.
(2)A trustee nominated under clause (b) of section 10, if he is not an officer of the Reserve Bank [or the Development Bank] [Inserted by Act 52 of 1975 s. 49, (w.e.f. 16-2-1976)], or a trustee elected under clause (e) of that section shall hold office for four years and thereafter until his successor is duly nominated or elected.
(3)A casual vacancy in the office of a trustee referred to in sub-section (2) or in the office of a trustee nominated under the second proviso to section 10 shall be filled by election or nomination, as the case may be, and the trustee so elected or nominated shall hold office for the unexpired portion of the term of his predecessor:Provided that no such vacancy occurring within three months of the date of the expiry of the normal term of office of such trustee need be filled under this sub-section.
(4)A trustee nominated under the second proviso to section 10 or a trustee nominated in his place under sub-section (3) of this section shall be deemed to be a trustee elected under clause (e) of section 10.
(5)A person who holds, or who has held, office as a trustee shall, subject to the other provisions of this Act, be eligible for re-nomination or re-election, as the case may be.