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 5] [Entire Act]

State of Odisha - Subsection

Section 5(3) in The Orissa State Financial Corporation (Voting Rights) Regulations, 2003

(3)No person may be appointed a duly authorised representative or a proxy who is an officer or an employee of the Corporation.