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 4] [Entire Act]

State of Odisha - Subsection

Section 4(ii) in The Orissa Micro and Small Enterprises Facilitation Council Rules, 2008

(ii)Atleast seven days notice shall ordinarily be given for any meeting. In case of urgency, a meeting may be called at such shorter notice, as the Chairperson may consider sufficient.