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 38] [Entire Act]

State of Bihar - Subsection

Section 38(4) in Bihar Panchayat Raj Institutions (Conduct of Business) Rules, 2015

(4)Notice of resolution shall be given in writing and signed by the proposer and be accompanied by a copy of the resolution.