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 Haryana - Section

Section 67 in Haryana Urban Development Authority Act, 1977

67. Meetings.

(1)The Local Development [Pradhikaran] [Substituted 'Authority' by Haryana Act No. 28 of 2019, dated 2.8.2019.] shall meet at such times and places and subject to the provisions of sub-sections (2) and (3), observe such rules of procedure in regard to the transaction of its business at such meeting, as may be provided by regulations.
(2)[ Every meeting of the Local Development [Pradhikaran] [Substituted by Haryana Act No. 23 of 2004.] shall be presided over by the Chairman.]
(3)All questions at a meeting of the Local Development [Pradhikaran] [Substituted 'Authority' by Haryana Act No. 28 of 2019, dated 2.8.2019.] shall be decided by a majority of votes of the members present and voting and in the case of equality of votes, the [Chairman] [Substituted for the words 'member presiding' by Haryana Act No. 23 of 2004.] shall have a second or casting vote.
(4)Minutes shall be kept of the names of the members present and of the proceedings at each meeting in a book to be kept for the purpose, which shall be signed at the next ensuing meeting by the member presiding at such meeting and shall be open to inspection by any member during office hours.
(5)For the transaction of business at a meeting of the Local Development [Pradhikaran] [Substituted 'Authority' by Haryana Act No. 28 of 2019, dated 2.8.2019.], the quorum shall be one-third of the number of members actually serving for the time being but shall not, in any case, be less than four.