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 9] [Entire Act]

Union of India - Subsection

Section 9(2) in The Minimum Wages (Central Advisory Board) Rules, 2011

(2)If it is necessary to convene an emergent meeting, at least seven days notice shall be given to every member.