Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 215(4)] [Section 215] [Entire Act] State of Odisha - Subsection Section 215(4)(a) in The Orissa Municipal Corporation Act, 2003 (a)at least one shall be a person who is or has been a qualified chartered accountant or a qualified valuer, and