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 31] [Entire Act]

State of Karnataka - Subsection

Section 31(1) in Karnataka Samskrita Vishwavidyalaya Act, 2009

(1)A person shall be disqualified for nomination as a member of any of the authorities of the University, if on the date of such nomination he is,-
(a)of unsound mind;
(b)adjudicated as an undischarged insolvent;
(c)convicted by a criminal court to imprisonment for any offence involving moral turpitude;