Section 137(1) in Rules of Procedure and Conduct of Business in the Orissa Legislative Assembly
(1)There shall be a Committee on Estimates for the examination of such of the estimates as may deem fit to the Committee or are specifically referred to it by the Assembly. The functions of the Committee shall be-(a)to report what economic improvements in Organisation, efficiency or administrative reform, consistent with the policy underlying the estimates, may be effected;(b)to suggest alternative policies in order to bring about efficiency and economy in administration;(c)to examine whether the money is well laid out within the limits of the policy implied in the estimates; and(d)to suggest the form in which the estimates shall be presented to the Assembly :[Provided that the Committee shall not exercise its functions in relation to such Public Undertakings as are allotted to the Committee on Public Undertakings by these rules or by the Speaker.] [Inserted vide Orissa Gazette Extraordinary/3.4.1972-Notification No. 6012-I..A./3.4.1972.]