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 1] [Entire Act]

State of West Bengal - Section

Section 22 in The West Bengal Board of Madrasah Education Act, 1994.

22. Meetings of the Board. -

(1)The annual meeting of the Board shall be held in the month of July each year.
(2)The Board shall meet at such other times, not less than four times a year, as may be appointed by the President.
(3)The President shall, except in the case of an emergency meeting referred to in sub-section (6), give to each member not less than seven days’ notice of each meeting including the annual or a special meeting:Provided that the President shall, on receipt of a requisition signed by not less than ten members of the Board, call a meeting within fifteen days from the date of receipt of such requisition, and no business, other than that on account of which the requisition has been received, shall be transacted at such a meeting.
(4)On receipt of a requisition signed by not less than six members of the Board, the President shall place before a meeting of the Board for discussion any decision of any Committee constituted under this Act to which such requisition relates, and the Board may revise any such decision if not less than two-thirds of the total number of members of the Board are in favour of such revision.
(5)No matter which has been decided by the Board shall, within the period of six months from the date of such decision, be reconsidered except at a special meeting of the board convened for the purpose upon the requisition of ten members and unless not less than two-thirds of the total number of members of the Board vote in favour of such reconsideration.
(6)In case of an emergency, the President may call a meeting, after giving not less than clear two days’ notice thereof.
(7)No business shall be transacted at any meetings of the Board unless a quorum of ten members is present.