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 Bihar - Section

Section 20 in Bihar Persons with Disabilities Equal Opportunities, Protection of Rights and Full Participation Rules, 2004

20. Notice of Meeting.

(1)The meetings of the State Executive Committee shall ordinarily be held at the State Headquarters on such dates as may be fixed by the Chairperson:Provided that it must be held at least once within every three months.
(2)The Chairperson shall, upon the written request of not less than ten members of the State Executive Committee, call a special meeting of the State Executive Committee.
(3)Fifteen clear day's notice of an ordinary meeting and five clear days notice of a special meeting specifying the time and the place at which such meeting is to be held and a statement of business to be transacted thereat, shall be given by the Member Secretary to the members.
(4)Notice of a meeting may be given to the members by delivering the same by messenger or sending it by registered post to his last known place of residence or business or in such other manner as the Chairperson may, in the circumstances of the case, thinks fit.
(5)No member shall be entitled to bring forward for the consideration of the meeting any matter of which he has not given ten clears days notice to the Member-Secretary or unless the Chairperson in his discretion permits him to do so.
(6)
(a)The State Executive Committee may adjourn its meetings for next day or to any particular day.
(b)Where a meeting of the State Executive Committee is adjourned not for next day, notice of such adjourned meeting shall be essential to given to other members.
(c)Where a meeting of the State Executive Committee is adjourned not for next but for the day on which the meeting is to be held, another date, notice of such meeting shall be given to all the members as provided in sub-rule (4) of this Rule.