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 29] [Entire Act]

Union of India - Section

Section 62 in Government of India Act, 1935

62. (l) The Chamber or Chambers of each Provincial Legislature shall be summoned to meet once at least in every year, and twelve months shall not intervene between their last sitting in one session and the date appointed for their first sitting in the next session.

(2)Subject to the provisions of this section, the Governor may in his discretion from time to time-
(a)summon the Chambers or either Chamber to meet at such time and place as he thinks fit;
(b)prorogue the Chamber or Chambers;
(c)dissolve the Legislative Assembly.
(3)The Chamber or Chambers shall be summoned to meet for the first session of the Legislature on a day not later than six months after the commencement of this Part of this Act.GOI.63