Section 234(1) in Rules of Procedure and Conduct of Business in Lok Sabha
(1)Where a regulation, rule, sub-rule, byelaw etc. framed in pursuance of the Constitution or of the legislative functions delegated by Parliament to a subordinate authority is laid before the House, the period specified in the Constitution or the relevant Act for which it is required to be laid shall be completed before the House is adjourned sine die and later prorogued, unless otherwise provided in the Constitution or the relevant Act.