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 24] [Entire Act]

State of Uttar Pradesh - Subsection

Section 24(a) in Amended Bye-Laws of the Pradeshik Co-operative Dairy Federation Limited

(a)A member of General Body desiring to propose resolution at a General Meeting shall have to give written particulars thereof to the managing Director at least 7 days before the date of the meeting. The Chairman may, however, allow a notice of shorter period in special cases.