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 49] [Entire Act]

State of Rajasthan - Subsection

Section 49(3) in The Rajasthan District Boards Act, 1954

(3)If the Chairman fails to call a requisitioned meeting the Vice-Chairman. or one-third of the whole number of members may call such meeting for a day not more than 42 days after the service or receipts of such requisition.