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 497(2)] [Section 497] [Entire Act]

State of Odisha - Subsection

Section 497(2)(f) in The Orissa Municipal Corporation Act, 2003

(f)participation of primary stakeholders, particularly women, in planning and decision making is a pre-requisite for any resettlement process;