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 Madhya Pradesh - Section

Section 22 in The M.P. Panchayat (Procedure of Meeting and Conduct of Business) Rules, 1994

22. Office-bearer when guilty of breach of order.

- An office-bearer who,-
(a)uses objectionable or offensive words and refuses to withdraw them or offer any apology; or
(b)wilfully disturbs the peaceful and orderly conduct of the meeting; or
(c)refuses to obey any order from the Chair; or
(d)does not resume his seat when the Chairperson rises from his scat or when he is called upon to do so by the Chairperson, is guilty of breach of order.