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] [Section 28] [Entire Act]

State of Uttar Pradesh - Subsection

Section 28(3) in The U.P. Kshettra Panchayats And Zila Panchayats Adhiniyam, 1961

(3)The Collector shall thereupon -
(i)convene a meeting of the Zila Panchayat for the consideration of the motion at the office of the Zila Panchayat on a date appointed by him, which shall not be later than thirty days from the date on which the notice under sub-section (2) was delivered to him; and
(ii)give to the [elected members] [Substituted by U.P. Act No. 9 of 1994.] notice of not less than fifteen days of such meeting in such manner as may be prescribed.
Explanation. - In computing the period of thirty days specified in this sub-section, the period during which a stay order, if any, issued by a Competent Court on a petition filed against the motion made under this section is in force plus such further time as may be required in the issue of fresh notice of the meeting to the [elected members] [Substituted by U.P. Act No. 9 of 1994.] shall be excluded.