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 41] [Entire Act]

State of Bihar - Subsection

Section 41(7) in Bihar Panchayat Raj Institutions (Conduct of Business) Rules, 2015

(7)The Mukhiya/Pramukh/Adhyaksh may, in case of grave disorder in the meeting of Gram Panchayat/Panchayat Samiti/Zila Parishad, as the case may be, suspend the proceeding of the meeting for a time which may be fixed by him .Chapter-6 Miscellaneous