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 273A(1)] [Section 273A] [Entire Act] State of Odisha - Subsection Section 273A(1)(ii) in Orissa Municipal Act, 1950 (ii)that any alteration required by any notice issued under Section 271 have not been duly made; or