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 56] [Entire Act]

State of Maharashtra - Section

Section 9 in The Maharashtra Regional and Town Planning Act, 1966

9. Meetings of Regional Board, etc.

(1)The Regional Board shall meet at such times and places as the Chairman may determine and may, subject to the provisions of sub-sections (2) and (3), make regulations for regulating its procedure and the conduct of its business:Provided that, after the submission of draft Regional plan to the State Government, the Board shall meet only if so directed by the State Government.
(2)The Chairman and in his absence the Vice-Chairman (if any) and in the absence of the Chairman and the Vice-Chairman, any other member chosen by the members present from amongst themselves, shall preside at a meeting of the Board.
(3)All questions at a meeting of the Board shall be decided by a majority of votes of the members present and voting; and in the case of an equality of votes the person presiding shall have a second or casting vote.
(4)Minutes shall be kept of the names of the members present, and others who attend the meetings of the Board under the provisions of this Act, and of the proceedings at each meeting, in a minute book to be kept for this purpose. The minutes shall be signed at the next ensuing meeting by the person presiding at such meeting, and shall be open to inspection by any member during the office hours.