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 6] [Entire Act]

State of Gujarat - Subsection

Section 6(iv) in Gender Sensitization & Sexual Harassment of Women at District Court, Surat and Courts under the jurisdiction of District Court, Surat (Prevention, Prohibition and Redressal) Regulations, 2013

(iv)The Ordinary Meeting shall be called by the Chairperson with minimum seven days notice to all members.