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 20] [Entire Act]

State of Bihar - Subsection

Section 20(6) in Bihar Persons with Disabilities Equal Opportunities, Protection of Rights and Full Participation Rules, 2004

(6)
(a)The State Executive Committee may adjourn its meetings for next day or to any particular day.
(b)Where a meeting of the State Executive Committee is adjourned not for next day, notice of such adjourned meeting shall be essential to given to other members.
(c)Where a meeting of the State Executive Committee is adjourned not for next but for the day on which the meeting is to be held, another date, notice of such meeting shall be given to all the members as provided in sub-rule (4) of this Rule.