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 443] [Entire Act]

State of Chattisgarh - Subsection

Section 443(9) in The Chhattisgarh Municipal Corporation Act, 1956

(9)As soon as a seat of a member becomes vacant it shall be filled in the following manner :-
(i)if a seat of an elected member becomes vacant, the Executive Officer of the Committee shall inform the State Election Committee forthwith for filling of the vacancy;
(ii)if a seat of nominated member becomes vacant the Executive Officer shall inform the State Government or the Industrial Establishment, as the case may be :
Provided that if the remaining period of the Committee is less than six months such vacancy shall not be filled in.