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 19] [Entire Act]

Union of India - Subsection

Section 19(3) in Rules of Procedure and Conduct of Business in Lok Sabha

(3)The discussion on the Address shall be interrupted in the course of a sitting by an adjournment motion under rule 61.