Section 153(1) in Andhra Pradesh Panchayat Raj Act, 1994
(1)For every [Mandal Praja Parishad] [Substituted 'Mandal Parishad' by Act No. 41 of 2006, dated 23.9.2006.] there shall be one President and one Vice-President who shall be [elected by and from among the elected members specified in clause (i) of sub-Section (1) of Section 149 by show of hands duly obeying the party whip given by such functionary of the recognised political party as may be prescribed] [Subs by Section 7 (A) (i) of Act 5 of 1995.]. If at an election held for the purpose no President or Vice-President is elected, fresh election shall be held. The names of the President and the Vice-President so elected shall be published in the prescribed manner:Provided that if a Member of the Legislative Assembly of the State or of either House of Parliament is elected to either of the said offices, he shall cease to hold such office unless within fifteen days from the date of election to such office he ceases to be a Member of the Legislative Assembly of the State or of either House of Parliament by resignation or otherwise:[Provided further that a member voting under this sub-section in disobedience of the party whip [shall cease to hold office in the manner prescribed] [Added by Section 7 (A) (ii) of Act 5 of 1995.] and the vacancy caused by such cessation shall be filled as a casual vacancy.]