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 4] [Entire Act]

State of Karnataka - Section

Section 19 in Karnataka Municipalities Act, 1964

19. Casual vacancies how to be filled up.

- Where a vacancy occurs through the resignation or non-acceptance of office by a person elected [***] [Omitted by Act 36 of 1994 w.e.f. 1-6-1994.] to be a councillor, or through such person becoming disqualified to be a councillor, or through any election being set aside under the provisions of section 23 or through the death, removal or disability of a councillor previous to the expiry of his term of office, the vacancy shall be filled up as soon as may be after the occurrence of such vacancy by the election of a person thereto:Provided that no election shall be held to fill a casual vacancy occurring within [six] [Substituted by Act 83 of 1976 w.e.f. 8-12-1976.] months prior to the expiry of the term of office of councillors under sub-section (1) of section 18.