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] [Entire Act]

State of Rajasthan - Subsection

Section 5(2) in Rajasthan Micro and Small Enterprises Facilitation Council Rules, 2007

(2)Ag least seven days notice shall ordinarily be given for any meeting; However; in case of urgency a meeting may be called at such shorter notice, as the Chairperson may consider sufficient.