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]

State of Madhya Pradesh - Subsection

Section 19(1) in The M.P. Homoeopathy Council (General) Rules, 1976

(1)The mover of an original motion, and if permitted by the President, the mover of any amendment shall be entitled to a right of final reply. No other member shall speak more than once on any motion expect, with the permission of the President:Provided that any member at any stage of the debate may raise to point of order, but no speech shall be allowed on that point:Provided further that a member who has spoken on a motion may speak again on an amendment subsequently moved to the motion.