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 Odisha - Section

Section 174E in Rules of Procedure and Conduct of Business in the Orissa Legislative Assembly

174E. [ Functions of the Committee. [Inserted vide Orissa Gazette Extraordinary No. 44B/28.3.1992-Notification No. 8545-L.A./28.3.1992.]

(1)The functions of the Committee shall be to examine all papers laid on the Table of the House by Ministers and to report to the House on-
(a)Whether there has been compliance of the provisions of the Constitution, Act, Rules or Regulation under which the paper has been laid;
(b)Whether there has been any unreasonable delay in laying the paper;
(c)If there has been such delay, whether a statement explaining the reasons for delay has been laid on the Table of the House and whether these reasons are satisfactory.
(2)The Committee shall perform such other functions in respect of the papers laid on the Table, as may be assigned to it by the Speaker from time to time.