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 38] [Entire Act]

State of Madhya Pradesh - Subsection

Section 38(1) in The M.P. State Dental Council Rules, 1969

(1)When an amendment of any motion is moved and seconded or when two or more such amendments are moved and seconded, the President, shall before taking the votes of the Council thereon state or read to the Council the terms of the original motion and of the amendment or amendments proposed.