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 219] [Entire Act]

State of Odisha - Subsection

Section 219(4) in Rules of Procedure and Conduct of Business in the Orissa Legislative Assembly

(4)No debates shall be allowed on a point of order but the Speaker may, if he thinks fit hear members before giving his decision.