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 Bihar - Subsection

Section 38(2) in Bihar Panchayat Raj Institutions (Conduct of Business) Rules, 2015

(2)The presiding member shall decide on the admissibility of a resolution and shall disallow any resolution which in his opinion is irrelevant, contravenes the provisions of the Act or the Rules made thereunder, and his decision shall be finial.