Section 12(5)(a) in Bihar Persons with Disabilities Equal Opportunities, Protection of Rights and Full Participation Rules, 2004
(a)Where a meeting of the State Co-ordination committee is adjourned under sub-rule (2) for want of quorum for the following day, notice shall be given to the members available at the place at the meeting and it shall not be necessary to give notice of the adjourned meeting to other members.