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 34 in Orissa Municipal Corporation (Procedure and Conduct of Business) Rules, 2003

34. Membership.

- A Corporator elected to be member of Standing Committee shall hold office as such, unless he sooner resigns, until his term of office as a Corporator expires or he otherwise ceases to be such Corporator.