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

36. Power of person presiding.

(1)The Deputy Chairman and any temporary Chairman, when presiding over the District Council, shall have the same powers as the Chairman when so presiding, and all references to the Chairman in these rules shall, in such circumstances be deemed to be references to any such person so presiding.
(2)If for any reason the Chairman is unable to carry out his duties the Deputy Chairman and in the absence of the Deputy Chairman a member from among the panel of Chairman nominated by the Chairman shall perform those duties for the period determined by the Chairman.