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

29. List of business.

(1)A list of business for the day shall be prepared by the Secretary, and a copy thereof shall be made available for the use of every member.
(2)Save as otherwise provided in these rules, on business not included in the list of business for the day shall be transacted at any meeting without the leave of the Speaker.
(3)Save as otherwise provided by these rules, no business requiring notice shall be set down for a day earlier than the day after that on which the period of the notice necessary for that class of business expires.
(4)Unless the Speaker otherwise directs not more than five resolutions in addition to any resolution which is outstanding under Rule 28 shall be set down in the list of business for any day allotted for the disposal of private members' resolutions :Provided that in case of all the resolutions put down in the list of business being disposed of before the Assembly rises for the day, other resolutions in the final list of ballot shall be taken up sariatim.B-Business Advisory Committee