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 21] [Entire Act]

NCT Delhi - Subsection

Section 21(3) in The Delhi Vidyut Board Rules, 1997

(3)All questions arising for decision shall be decided by a majority of votes, and the names of the persons voting for and against a motion shall be recorded in the minutes book.