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 Rajasthan - Section

Section 48 in The Rajasthan Financial Corporation General Regulations, 2002

48. Chairman of General Meetings.

- (i) The Chairman of the Board or, in his absence, the Managing Director or, in his absence, a Director authorised by the Chairman in writing in this behalf shall be the Chairman and in default of such authorisation or in the absence of the Director so authorised, the meeting may elect any other Director to be the Chairman of the meeting.
(ii)The Chairman shall regulate the procedure at all general meetings, and in particular, shall have full power to decide the order in which shareholders may address the meeting, to fix a time limit for speeches, to apply the closure when in his opinion any matter has been sufficiently discussed and to adjourn the meeting.