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 55] [Entire Act]

State of Uttarakhand - Subsection

Section 55(1) in Uttarakhand Agricultural produce Marketing (Development and regulation) Act, 2011

(1)The Chairman or any other member of the Board : -
(a)who has any share or interest of the nature described in clause (e) or clause (f) of section 49 in respect of any matter, or
(b)who has acted professionally, in relation to any matter, on behalf of any person having therein any such share or interest as aforesaid, shall notwithstanding anything contained in this section, not vote or take part in any proceedings of the Board relating to such matter.