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 11] [Entire Act]

State of Uttar Pradesh - Subsection

Section 11(2) in U.P. Zila Panchayats (Conduct of Proceedings) Rules, 1962

(2)The right of the members to ask a question shall be subject to the following conditions, namely-
(a)not less than eight clear days' notice in writing specifying the question shall be given to the Adhyaksha;
(b)the notice of the question shall specify the meeting at which it is intended to ask such question;
(c)the question shall not-
(i)bring in any name or statement not strictly necessary to make the question intelligible;
(ii)contain arguments, inferences, ironical expressions, imputations, or defamatory statements;
(iii)ask for the expression of an opinion or the solution of an abstract legal question or of a hypothetical proposition;
(iv)ask about the character or conduct of any person except in his official or public capacity;
(v)relate to a matter which is not primarily the concern of the [Zila Panchayat] [Substituted by U.P. Act No. 9 of 1994.];
(vi)make or imply a charge of personal character;
(vii)raise question of policy too large to be dealt within the limits of an answer to a question;
(viii)repeat, in substance a question already answered or to which an answer has been refused;
(ix)ask for information on a trivial matter;
(x)ordinarily ask for information on a matter of past history;
(xi)ask for information set forth in accessible documents or in ordinary books of reference;
(xii)raise matter under the control of bodies or persons not responsible to the [Zila Panchayat] [Substituted by U.P. Act No. 9 of 1994.];
(xiii)ask for any information on a matter which is under adjudication by a Court of law;
(xiv)be of excessive length;
(xv)relate to the individual grievances or complaints of persons who are for the time being employed with Government or the [Zila Panchayat] [Substituted by U.P. Act No. 9 of 1994.].