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 95] [Entire Act]

State of Odisha - Subsection

Section 95(3) in The Orissa Municipal Corporation Act, 2003

(3)Any person who contravenes the provisions of Sub-section (1) or Sub-section (2) shall be punished with imprisonment of either description for a term which may extend to six months, or-with fine, or with both.