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 12] [Entire Act]

State of Rajasthan - Subsection

Section 12(2) in Management of the Property of the State Council and the Maintenance and Audit of Its Accounts

(2)A motion shall not be admissible-
(a)If the matter to which it relates is not within the scope of the functions of the State Council:
(b)If it raises substantially the same question, as a motion or amendment which has been moved or withdrawn with the leave of the State Council within one year, the date of the meeting at which it is intended to be moved; Provided that such a motion may be admitted at a special meeting of the State Council convened for purpose on the requisition of not less than two third of the members of the State Council:
Provided further that nothing in these rules shall operate to prohibit the further discussion of any matter referred to the State Council by the State Government in exercise of any of its functions under the Pharmacy Act, 1948:
(c)unless it is clearly and precisely expressed and raises substantially one definite issue:
(d)if it contains inferences, ironical expressions or defamatory statements.