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

2. [ Definition. [Substituted vide O.G.E.No. 573 dated 6.4.2005.]

(1)In these Rules, unless the context otherwise requires,"Assembly" means the Orissa Legislative Assembly;"Bulletin" means the bulletin of the House containing
(a)a brief record of the proceedings of each of its sitting;
(b)information on any matter relating to or connected with the business of the House or other matter which in the opinion of the Speaker may be included therein; and
(c)information regarding legislative committees.
"Clear days" includes Sundays and holidays;"Committee" means any Committee appointed or elected by the Assembly or nominated by the Speaker for any specific or general purpose and the Secretariat for which is provided by the Legislative Assembly Secretariat;"Constitution" means the Constitution of India;"Finance Minister" means a Minister in charge of Finance and includes any Minister performing the function of the Finance Minister;"Gazette" means the Orissa Gazette;"Government Business" means Government Business include all business other than Private Members Business;"House" means the Orissa Legislative Assembly;"Leader of the House" means the Chief Minister, if he is a Member of the House or a Minister who is a Member of the House and is nominated by the Chief Minister to function as the Leader of the House;"Leader of the Opposition" means Leader of the Opposition as defined in Section 2 (b-1) of the Orissa Legislative Assembly Members' Salary, Allowances and Pension Act, 1954;"Legislative Assembly Secretariat" means and includes the Orissa Legislative Assembly Secretariat at Bhubaneswar and any camp office set up outside Bhubaneswar for the time being for or under the authority of the Speaker;"(Legislature Group)" means a group of not less than 4 Members belonging to a Legislature Party;"(Legislature Party)" means any party which has been recognised by the Election Commission for the purpose of contesting election to the Legislative Assembly and allotted- a common symbol;"(Lobby)" means the covered corridors immediately adjoining the chamber and conterminous with it;"(Member)" means a Member of the House;"(Member-in-charge of the Bill)" means the Member who has introduced the Bill and includes any Minister in case of Government Bill;"(Minister)" means a Member of the Council of Ministers and includes a Minister of State, a Deputy Minister and the Parliamentary Secretary;"(Motion)" means any subject matter brought before the Assembly for consideration in accordance with these rules and includes substantive, substitute and subsidiary motions;"(Precincts of the House)" means and includes the chamber, lobbies, the gallery and such other places as the Speaker may from time to time specify;"(Private Member)" means a Member other than a Minister;"(Recognition of party or group)" means the Speaker may recognise an association of Members as a party or group for the purpose of functioning in the House and his decision shall be final;"(Resolution)" means a motion other than Statutory motion for the purpose of discussion on a matter of public importance which may be a form of declaration of opinion or a recommendation or may be in the form so as to record either approval or disapproval by the House of an act or policy of Government or convey a message or comment, urge or request on action or call attention to a matter of situation for consideration by the Government or any such other form as the Speaker may consider appropriate and includes Private Members' Resolution, Government Resolutions & Statutory Resolutions;"(Secretary)" means the Secretary to the Assembly and includes any person for the time being performing the duties of the Secretary;"(Session)" means the whole time between the first meeting of the Assembly upon the summons of the Governor under Article 174 (1) of the Constitution and its prorogation or dissolution under clause (2) thereof;"(Statutory Motion)" means a motion which is made in pursuance of any statute or enactment for the time being in force;"(Sub-Committee)" means a Committee constituted by the Committee as provided under the rules and which works under the direction of the Committee."Table" means the table of the House;
(2)Words and expression used in the Constitution and also in these rules shall, unless the context otherwise requires, have the meaning assigned to them in the Constitution.
(3)Words and expressions used in the Constitution and not defined in these rules shall have the meanings assigned to them in the Constitution.]Chapter-II