Section 262(1) in The Rules of Procedure and Conduct of Business in the Legislature Assembly of the National Capital Territory of Delhi, 1997
(1)A member who desires to resign his seat in the House shall intimate in the following form:ToThe Speaker,Legislative Assembly,National Capital Territory of Delhi.Sir,I hereby tender my resignation of my seat in the House with effect from..........(date) forenoon/afternoon.Yours faithfully,(Signature of Member of the House)Note. - (1) The date and time of resignation given in the letter shall not be earlier than the one on which the latter is written.