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]

Union of India - Section

Section 10 in The Special Economic Zone Authority Rules, 2009

10. Meetings of the Authority.

(1)There shall be not less than four ordinary meetings of the Authority in a Financial Year and the interval between any two ordinary meetings shall not, in any case, be longer than four calendar months.
(2)It shall be mandatory for the Authority to meet in the month of march to review the physical and financial progress of the ongoing projects and finalise the annual accounts for next financial year.
(3)The Chairperson of the Authority shall cause to be issued a notice of the meeting of the Authority to all members fifteen days in advance of the proposed meeting indicating therein the time, date and place.
(4)The Chairperson, at any time, may call a special meeting of the Authority by giving two days prior notice:Provided that a special meeting of the Authority may also be convened, if at least two members of the Authority request the Chairperson in writing to convene such a meeting.
(5)The Chairperson may invite any officer of the Authority or any person to attend any meeting of the Authority for any specific Official purpose. Provided that such officer or person shall have no voting right.
(6)The Secretary shall issue notice of the meetings of the Authority, circulate the agenda, prepare and circulate minutes of the meetings and maintain records of the meetings of the Authority.
(7)The Secretary of the Authority shall be present in all the meetings of the Authority but shall have no voting rights.
(8)No business shall be transacted in the meeting of the Authority unless at least three members including the chairperson are present.
(9)The Chairperson shall preside at the meeting of the Authority
(10)The venue for meetings of the Authority shall normally be the Office of the Authority, unless the Authority decides the venue at a place other than the head office of the Authority.
(11)The agenda for the meeting shall be sent to the members of the Authority at least seven days in advance.
(12)All decisions of the Authority shall be taken by majority of the Members including Chairperson, present and voting and in the event of an equality of votes, the Chairperson shall have right of casting vote.
(13)A record shall be maintained by the Secretary of the Authority regarding items of business transacted by the Authority during its meetings which will be authenticated by the Secretary and the Chairperson.
(14)The compliance of the decision(s) taken in the previous meeting(s) of the Authority shall be taken for review and further direction, if any.
(15)The decisions taken during the meeting of the Authority shall be minuted and circulated within seven working days of the meeting to all members of the Authority for follow up action and compliance.
(16)Notwithstanding anything contained in this rules, the Central Government may, at any time, call a meeting of the Authority.
(17)The business, not included in the agenda shall not be transacted at the meeting without the permission of the Chairperson.CHAPTER - VI Accounts, Returns And Statements Of The Authority