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 21A] [Entire Act]

State of Chattisgarh - Subsection

Section 21A(1) in The Chhattisgarh Panchayat Raj Adhiniyam, 1993

(1)Every Sarpanch of a Gram Panchayat shall forthwith be deemed to have vacated his office if he is recalled through a secret ballot by a majority of more than half of the total number of the members constituting the Gram Sabha within the Gram Panchayat in accordance with the procedure, as may be prescribed :Provided that no such process of recall shall be initiated unless a notice is signed by not less than one-third of the total number of members of the Gram Sabha and presented to the prescribed authority :Provided further that no such process shall be initiated,-
(i)within a period of two and a half years from the date on which such Sarpanch elected at the General Election enters his office; or
(ii)if half of the period of tenure of the Sarpanch elected in a bye-election has not expired.