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 19] [Entire Act]

State of Uttar Pradesh - Subsection

Section 19(5) in U.P. Kshettra Panchayats (Conduct of Proceedings) Rules, 1962

(5)If the member, when called on, is absent the resolution standing in his name shall be considered to have been withdrawn.