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 38] [Entire Act]

State of Uttar Pradesh - Subsection

Section 38(1) in U.P. Zila Panchayats (Conduct of Proceedings) Rules, 1962

(1)The names of the members present and the proceedings held and resolutions passed at a meeting of a [Zila Panchayat] [Substituted by U.P. Act No. 9 of 1994.], shall be entered in a book to be called the minute book by the Mukhya Adhikari or the Karya Adhikari if so authorised by him. The names of members voting for and against a resolution relating to a financial matter shall be clearly recorded below every such resolution.