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 7] [Entire Act]

Union of India - Subsection

Section 7(5) in The Indian Nursing Council Regulations

(5)The Secretary shall, if time permits, cause a list of all amendments of which notice has been given under clause (iv), to be made available for the use of every member;Provided that the President may, if the Council agrees, allow a motion to be discussed at a meeting notwithstanding the fact that notice was received too late to admit of compliance with this Regulation :Provided also that nothing in this regulation shall operate to prevent the reference by the Executive Committee of any matter to the council at a meeting following immediately or soon after the meeting of the Executive Committee to permit of the notice required under this Regulation.