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 Gujarat - Subsection

Section 7(6) in Gujarat Consumer Protection Rules, 1988

(6)Before appointment the President and a Member of the State Commission shall have to take an undertaking that he does not and will not, have any such financial or other interests as is likely to affect prejudicially his functions as such member.