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 Rajasthan - Section

Section 10 in Rules for the Election of Members including the President and the Vice-President of the Rajasthan Pharmacy Council and the Members of the executive committee of the said council, 1968

10.

In the case of an election under sub-section (4) of section 25, to fill a casual vacancy in the seat of a member elected under clause (a) of section 19, the same rules as laid down for a general election in part II of these rules, shall as far as may be, apply except that the notification referred to in sub-rule (1) of rule 2, shall be published within two months of the vacancy and that the election shall be only for the seat or seats that may become vacant.