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 49(1)] [Section 49] [Entire Act]

State of Odisha - Subsection

Section 49(1)(b) in The Orissa Municipal Corporation Act, 2003

(b)the election of all the Corporators or more than two third of the Corporators has been declared by a competent Court or authority to be void; or