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 Rajasthan - Section

Section 159 in The Rules of Procedure and Conduct of Business in Rajasthan Legislative Assembly, 1959

159. Conditions of admissibility of the question of privilege.

- The right to raise a question of privilege shall be governed by the following conditions, namely:-
(i)the question shall be restricted to a specific matter of recent occurrence;
(ii)the matter requires the intervention of the House.