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 1] [Entire Act]

State of Chattisgarh - Section

Section 23A in The Chhattisgarh Municipal Corporation Act, 1956

23A. No confidence motion against Speaker.

(1)A motion of no confidence may be moved against the Speaker by any elected Councillor at a meeting specially convened for the purpose under sub-section (2) and if the motion, is carried by a majority of two thirds of the elected Councillors present and voting in the meeting and if such majority is more than half of the total number of elected Councillors constituting the Corporation, the office of the Speaker, shall be deemed to have fallen vacant forthwith :Provided that no such resolution shall lie against the Speaker within a period of-
(i)two years from the date on which the Speaker enters upon his office;
(ii)one year from the date on which the previous motion, of no-confidence was rejected.
(2)For the purpose of sub-section (1) a meeting of the Corporation shall be convened and presided over by the Collector in the following manner, namely :-
(i)the meeting, shall be convened forthwith on a requisition, signed by not less than one-third of the total number of elected Councillors constituting the Corporation for the time being;
(ii)the notice of such a meeting specifying the dale, time and place shall be despatched to the Mayor and every Councillor ten clear days before the meeting;
(iii)the no-confidence motion moved under this section shall be decided through secret ballot.