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 49] [Entire Act]

State of Odisha - Subsection

Section 49(3) in The Orissa Municipal Corporation Act, 2003

(3)The provisions of Sub-sections (6) and (7) of Section 48 shall mutatis mutandis be applicable in respect of the Administrator appointed under Sub-section (1).