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 39] [Entire Act]

State of Madhya Pradesh - Subsection

Section 39(5) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(5)The quorum for a meeting of the board shall be such as may be specified in the bye-laws but shall not be less than fifty per cent of the total number of directors on the board.