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 9] [Entire Act]

State of Gujarat - Subsection

Section 9(2) in The Gujarat Metropolitan Planning Committees Act, 2008

(2)Minimum of ten members, shall form a quorum for a meeting of the Committee :Provided that no quorum shall be necessary for an adjourned meeting.