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 21 in The Orissa (State) Council of Culture Rules, 1990

21. Interpretation and Amendment.

(1)If any question arises relating to the interpretation of any of the provisions of these rules, the matter shall be referred to the Board.
(2)The Board may propose amendments to any of the provisions of these rules with the support of not less than two-thirds of the members present in a meeting specially convened for the purpose. The amendments shall be notified if the same are approved by the Governor of Orissa.