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]

NCT Delhi - Section

Section 9 in The Government Of National Capital Territory Of Delhi Act, 1991

9. Right of Lieutenant Governor to address and send messages to Legislative Assembly.

(1)The Lieutenant Governor may address the Legislative Assembly and for that purpose require the attendance of members.
(2)The Lieutenant Governor may send messages to the Assembly whether with respect to a Bill then pending in the Assembly or otherwise, and when a message is so sent, the Assembly shall with all convenient despatch consider any matter required by the message to be taken into consideration.