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] [Entire Act]

State of Uttarakhand - Section

Section 30A in Uttarakhand Co-Operative Societies Act, 2003

30A. Motion of no-confidence against Chairman or Vice-Chairman.

(1)A motion expressing no-confidence against the Chairman or the Vice-Chairman of a co-operative society shall be made and proceeded with in accordance with the procedure as may be prescribed.
(2)When a motion for no-confidence is carried, the Chairman or the Vice-chairman against whom it is carried shall cease to hold that office forth-with and shall be succeeded by his successor, who shall be elected by another resolution in the same meeting in the manner as may be prescribed.