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 13] [Entire Act]

State of Odisha - Subsection

Section 13(6) in Orissa Municipal Corporation (Procedure and Conduct of Business) Rules, 2003

(6)The mover of a motion or amendment shall in ail cases have a right of reply.