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 487 in The Orissa Municipal Corporation Act, 2003

487. Names to be struck off the register.

- The Corporation shall struck off the register names who has been provided with a sustainable level of basic services and for whom socio-economic indicators have reached definite acceptable norms as fixed by the Corporation.