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 43] [Entire Act]

State of Rajasthan - Subsection

Section 43(a) in The Rajasthan District Boards Act, 1954

(a)unless prevented by reasonable cause -
(i)to convene and preside at all meetings of the Board; and
(ii)otherwise to control in accordance with any regulation made in this behalf the transaction of business and all meetings of the Board.