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] [Entire Act]

State of Odisha - Section

Section 15A in Shri Jagannath Temple Act, 1955

15A. Constitution of Sub-Committees.

(1)The Committee may constitute Sub-Committees to aid and advise the Committee in regard to all or any of the following subjects, namely :
(a)finance;
(b)Nitis; [* * *] [Deleted vide Orissa Gazette Extraordinary No. 1836 dated 27.12.2004 (O.A. 12 of 2004).]
(c)matters relating to the Ratna Bhandar [;and] [Substituted vide Orissa Gazette Extraordinary No. 1836 dated 27.12.2004 (O.A. 12 of 2004).]
(d)[ any other subject as may be decided by the Committee.] [Inserted vide Orissa Gazette Extraordinary No. 1836 dated 27.12.2004 (O.A. 12 of 2004).]
(2)The composition the term of office and the procedure for the conduct of business of the Sub-Committee shall be as may be prescribed.