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 80] [Entire Act]

State of Himachal Pradesh - Subsection

Section 80(9) in The Himachal Pradesh Panchayati Raj Act, 1994

(9)Subject to the provisions of this Act and the rules framed thereunder, for the transaction of business at a meeting of a Panchayat Samiti, the quorum shall be -
(a)if it is an ordinary meeting one-half of its members having right to vote; and
(b)if it is a special meeting, two-thirds of its members having right to vote.