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 6] [Entire Act]

State of Haryana - Subsection

Section 6(3) in The Haryana Kisan Kalyan Pradhikaran Act, 2018

(3)All decisions in the meeting shall be decided by a majority of votes of the Members present and in case of equality of votes, the Chairperson, Vice-Chairperson or the Member presiding, as the case may be, shall have a second or casting vote.