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]

Union of India - Section

Section 13 in The Government Of Union Territories Act, 1963

13. Vacation of seats.

(1)No person shall be a member both of Parliament and of the Legislative Assembly of [the Union territory] [Substituted by Act 18 of 1987, Section 65 (w.e.f. 30-5-1987)] and if a person is chosen a member both of Parliament and of such Assembly, then, at the expiration of such period as may be specified in the rules made by the President, that person's seat in Parliament shall become vacant, unless he has previously resigned his seat in the Legislative Assembly of the Union territory.
(2)If a member of the Legislative Assembly of [the Union territory] [Substituted by Act 18 of 1987, Section 65 (w.e.f. 30-5-1987)]--
(a)becomes subject to any disqualification mentioned in [section 14 or section 14A] [Substituted by Act 24 of 1985, Section 2] for membership of the Assembly, or
(b)resigns his seat by writing under his hand addressed to the Speaker, his seat shall thereupon become vacant.
(3)If for a period of sixty days a member of the Legislative Assembly of [the union territory] [Substituted by Act 18 of 1987, Section 65 (w.e.f. 30-5-1987)] is without permission of the Assembly absent from all meetings thereof, the Assembly may declare his seat vacant:Provided that in computing the said period of sixty days, no account shall be taken of any period during which the Assembly is prorogued or is adjourned for more than four consecutive days.