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 482(2)] [Section 482] [Entire Act]

State of Odisha - Subsection

Section 482(2)(c) in Orissa Municipal Rules, 1953

(c)Amount of gratuity to be held over for adjustment of Council's dues which have not been assessed so far :