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 Mizoram - Section

Section 72 in The Mizoram Autonomous District Council (Constitution and Conduct of Business of the District Councils) Rules, 1974

72. Motion of no-confidence in the Executive Committee.

(1)A motion expressing want of confidence in the Executive Committee or a motion disapproving the policy of the Executive Committee in regard to any particular matter may be made with the consent of the Chairman and subject to the restriction that the member making the motion shall present to the Secretary a written notice of the motion before the commencement of the siting of the day.
(2)If the Chairman is of opinion that the motion is in order, he shall read the motion to the Council and shall request those members who are in favour of leaving being granted to rise in their places and if not less than one-fourth of the members present rise accordingly, the Chairman shall intimate that leave is granted and that the motion will be taken on such day, not being more than two days and not less than twenty-four hours from the time at which leave is asked for as he may appoint:Provided that if exigencies of business require, the Chairman shall have power to relax the rule and take up the motion earlier than twenty-four hours.
(3)If less than one-fourth of the members rise, the Chairman shall inform the member that [* * *] [Sic. There is something left.] has not leave of the Council.