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 5(10)] [Section 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(10)(a) in The M.P. State Veterinary Council Rules, 1993

(a)The quorum necessary for transaction of business at a meeting of the State Council shall not be less than one-third of the strength of the Council.