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 589] [Entire Act]

State of Odisha - Subsection

Section 589(5) in Orissa Municipal Rules, 1953

(5)No structural or material alteration shall be made in the licenced premises except with the Written permission of the Executive Officer.