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 31] [Entire Act]

State of Odisha - Subsection

Section 31(5) in Orissa Zilla Parishad Election Rules, 1994

(5)If the objection is disallowed, the deposit shall be forfeited, [and a receipt, in Form No. 3-A, shall be given by the Presiding Officer to the person who has made the deposit.] [Added vide O.G.E. No. 1265 of 1995.]