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 23] [Entire Act]

State of West Bengal - Subsection

Section 23(5) in The Rabindra Mukta Vidyalaya Act, 2001

(5)[ The [Secretary] [Sub-Sections (4) and (5) inserted by W.B. Act 7 of 2002.] may, on the advice of, or in consultation with, the [President] [Word substituted for the word 'Chairman' by W.B. Act 13 of 2006.], convene an emergent meeting of the [Council] [Word substituted for the word 'Vidyalaya' by W.B. Act 13 of 2006.] after giving two days notice to the members, for transaction any urgent matter.]