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 67] [Entire Act]

State of Odisha - Subsection

Section 67(2) in The Orissa Municipal Corporation Act, 2003

(2)No person in the employment of the Central or any State Government shall be qualified for election :Provided that this prohibition shall not apply to the holder of any office which does not involve both the following incidence, namely
(a)that the incumbent is a whole time servant of the Government; and
(b)that he is remunerated by either salary or fees.