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 48AB] [Entire Act]

State of Tamilnadu - Subsection

Section 48AB(13) in The Madurai City Municipal Corporation Act, 1971

(13)If the motion is not carried by such a majority as aforesaid, or if the ; meeting cannot be held for want of quorum, no notice of any subsequent motion expressing want of confidence in the same Mayor or the Deputy Mayor shall be received until after the expiry of six months from the date of the meeting.