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]

State of Odisha - Section

Section 123 in Rules of Procedure and Conduct of Business in the Orissa Legislative Assembly

123. General discussion.

(1)On a day or days to be appointed by the Speaker subsequent to the day on which the Budget is presented and for such time as the Speaker may allot for this purpose the Assembly shall be at liberty to discuss the Budget as a whole or any question of principle involved therein, but no motion shall be moved at this stage nor shall the Budget be submitted to the vote for the Assembly.
(2)The Finance Minister shall have a general right of reply at the end of the discussion.
(3)The Speaker may, if he thinks fit, prescribe time-limit for speeches.