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] [Section 6] [Entire Act]

State of Karnataka - Subsection

Section 6(2) in The Karnataka Lokayukta Act, 1984

(2)A notice of motion for removal of Lokayukta or an Upalokayukta may be given in writing to;
(a)the Speaker of the Karnataka State Legislative Assembly duly signed by not less than one-third of the total membership of that House; or
(b)the Chairman of the Karnataka State Legislative Council duly signed by not less than one-third of the total membership of that House.