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]

Union of India - Section

Section 74 in Rules of Procedure and Conduct of Business in Lok Sabha

74. Motions after introduction of Bills.

- When a Bill is introduced or on some subsequent occasion, the member in charge may make one of the following motions in regard to one's own Bill, namely: -
(i)that it be taken into consideration; or
(ii)that it be referred to a Select Committee of the House; or
(iii)that it be referred to a Joint Committee of the Houses with the concurrence of the Council; or
(iv)that it be circulated for the purpose of eliciting opinion thereon:
Provided that no such motion as is referred to in clause (iii) shall be made with reference to a Bill [if it contains only provisions dealing with all or any of the matters specified in sub-clauses (a) to (g) of clause (1) of article 110 of the Constitution] [Substituted by L.S. Bn. (II) dated 9.5.1989, para 2930.]:Provided further that no such motion shall be made until after copies of the Bill have been made available for the use of members, and that any member may object to any such motion being made unless copies of the Bill have been so made available for two days before the day on which the motion is made and such objection shall prevail, unless the Speaker allows the motion to be made.