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

(7)If the member when called on is absent, the resolution entered in his name shall be deemed to have been withdrawn.