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] [Entire Act]

State of Madhya Pradesh - Section

Section 13 in The M.P. Panchayat (Procedure of Meeting and Conduct of Business) Rules, 1994

13. Chairperson to decide admissibility of resolution.

- The Chairperson shall decide on the admissibility of a resolution. If in his opinion any resolution is in contravention of the provision of the Act, or the rules made thereunder, he shall not admit it and his decision shall be final.