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 21] [Entire Act]

Union of India - Subsection

Section 21(1) in The Indian Nursing Council Regulations

(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 to any debate except, with the permission of the President, for the purpose of making a personal explanation or of putting a question to the member then addressing the Council;Provided that any member at any stage of the debate may rise to a 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.