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 Madhya Pradesh - Section

Section 8 in The M.P. Panchayat (Procedure of Meeting and Conduct of Business) Rules, 1994

8. An Office-bearer not to speak on a motion after it has been put to vote.

- No office-bearer shall speak on a motion after it has been put to vote by the Chairperson.