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 Kerala - Section

Section 19 in Kerala Advocates' Welfare Fund Act, 1980

19. Meetings of Trustee Committee.

(1)The Trustee Committee, shall meet atleast once in three calender months or more often (sic) found necessary to transact business under this Act or the rules made thereunder.
(2)Three members of the Trustee Committee shall form the quorum for a meeting of the Committee.
(3)The Chairman or in his absence, a member elected shall preside over a meeting of the Trustee Committee.
(4)Any matter coming up before a meeting of the Trustee Committee shall be decided by a majority of the members present and voting at the meeting and, in the case of an equality of votes, the Chairman or the member presiding over the meeting shall have a casting Vote.