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 16] [Entire Act]

State of Chattisgarh - Subsection

Section 16(1) in The Chhattisgarh Municipalities (The Conduct of Business of the Mayor-In-Council/President-In-Council and the Powers and Functions of the Authorities) Rules, 1998

(1)The minutes of the proceedings of meeting shall be recorded in a book in Hindi, which shall be confirmed at the same meeting or the next meeting. The minutes of the proceedings shall include-
(a)The names of the members present.
(b)The decision on every case.
(c)The signature of the Chairman of the meeting and Secretary.