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 66 in The Orissa Zilla Parishad (Conduct of Business) Rules, 1996

66. Withdrawal of objection.

- A member who objects to offensive words should move that the words be withdrawn and if his motion is agreed to, the presiding member shall direct that the words be withdrawn.