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 Madhya Pradesh - Section

Section 6 in M.P. Municipalities (Procedure for Conduct of Business) Rules, 2005

6. Right of the Councillors to inspect the Documents relating to the items of Agenda.

- All the documents relating to matter included in the agenda shall be kept ready by the Chief Executive Officer for inspection of the Councillors before two clear days of an ordinary meeting and one clear day of a special meeting and any Councillor may inspect the same during the working hours before the Officer appointed by the Chief Executive Officer.