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 37(2)] [Section 37] [Entire Act]

State of Bihar - Subsection

Section 37(2)(v) in Bihar Panchayat Raj Institutions (Conduct of Business) Rules, 2015

(v)A matter on which a resolution cannot be moved shall not be dealt in the motion.