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 26] [Entire Act]

Union of India - Subsection

Section 26(2) in The Jammu and Kashmir Reorganisation Act, 2019

(2)If a member of the Legislative Assembly-
(a)becomes subject to any of disqualification mentioned in section 27 or section 28 for membership of the Legislative Assembly; or
(b)resigns his seat by writing under his hand addressed to the Speaker, and his resignation is accepted by the Speaker, his seat shall thereupon become vacant.