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 16] [Entire Act]

State of West Bengal - Subsection

Section 16(4) in The West Bengal Panchayat Act, 1973

(4)All questions coming before a Gram Panchayat shall be decided by a majority of votes:Provided that in case of equality of votes the person presiding shall have a second or casting vote:[Provided further that in case of any requisitioned meeting the person presiding shall have no second or casting vote.] [Substituted by W.B. Act No. 8 of 2010, dated 13.5.2010.]