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 West Bengal - Section

Section 23 in The Darjeeling Gorkha Hill Council Act, 1988

23. Conduct of business. -

(1)The General Council shall meet for the conduct of business at least once in every three months and shall conduct its business in such manner and in accordance with such procedure as may be determined by it by regulations with the approval of the Government.
(2)The quorum necessary for the transaction of business at a meeting of the [General Council] [Words substituted by W.B. Act 3 of 1994.] shall be [fifteen Councillors] [Words substituted by W.B. Act 3 of 1994.] and the decision of the [General Council] [Words substituted by W.B. Act 3 of 1994.] shall be by a simple majority of votes of the [Councillors present] [Words substituted by W.B. Act 3 of 1994.].