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 18 in Rules of Procedure and Conduct of Business in the Orissa Legislative Assembly

18. Amendment.

- Amendments may be moved to such motion by way of adding additional words at the end but not otherwise on such notice being given as the Speaker may determine.