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 7] [Entire Act]

State of Karnataka - Subsection

Section 7(1) in Karnataka Electricity Reform Act, 1999

(1)Subject to the provisions of sub-sections (2) and (3), the Governor may remove from office any member, who,-
(a)has been adjudged an undischarged insolvent; or
(b)has been convicted of an offence involving moral turpitude; or
(c)has become physically or mentally incapable of acting as such member; or
(d)has without reasonable cause, refused or failed to discharge his functions for a period of atleast three months; or
(e)ceases to fulfill any of the conditions of his appointment as member; or
(f)has acquired such financial or other interest that can affect pre-judicially his functions as a member; or
(g)has conducted himself in a manner or has so abused his position as to render his continuance in office prejudicial to the public interest or to the objects and purpose of the Act .