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 169] [Entire Act]

State of Odisha - Subsection

Section 169(4) in Rules of Procedure and Conduct of Business in the Orissa Legislative Assembly

(4)The Secretary shall, as soon as may be, after a decision has been signified by the Assembly, communicate it to the member.