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 Maharashtra - Section

Section 7 in The Board and Court of Examiners of Homoeopathic and Biochemic Systems of Medicines Rules, 1965

7. Amendments to motions.

(1)Any member who desires to move an amendment to any motion included in the agenda shall send to the registrar a notice in writing, of such amendment so as to reach the Registrar not less than two clear days before the date fixed for the meeting. All such notices shall be placed by the Registrar before the President or, as the case may be, the Chairman, for deciding the admissibility of the amendments.
(2)No amendment shall be admitted by the President or the Chairman,-
(a)if it is not relevant to, or within the scope of, the motion to which it is proposed;
(b)if it were a substantive motion, it would have been inadmissible under sub-rule (2) of rule 6;
(c)if it has merely the effect of a negative vote; or
(d)if, in the opinion of the President or the Chairman, it is frivolous.
(3)After an amendment has been admitted, the Registrar shall cause a copy of such amendment to be made available for the use of every member at the meetings.