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 Assam - Section

Section 4 in The Assam Debt Conciliation Rules, 1937

4. Chairman to preside and regulate course of business.

- The Chairman shall preside at every sitting of the Board at which he is present and shall regulate the course of business.