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 Bihar - Section

Section 5 in The Bihar Development of Homeopathic System of Medicine (Conduct of Business and Maintenance of Correct Minutes of the Meetings of the Board) Rules, 1954

5.

(1)Prior to any meeting of the Board, the Registrar shall under the instructions of the President, prepare a provisional programme of business, and shall furnish a copy thereof to each Member of the Board, not less than fifteen days before the day of the meeting.
(2)Whenever any matter relating to a disciplinary action against any officer or authority is proposed to be taken by the Board, all documents and relevant papers appertaining to the subject-matter should be circulated to all Members of the Board.