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 60] [Entire Act]

State of Odisha - Subsection

Section 60(1) in The Orissa Grama Panchayats Act, 1964

(1)
(a)The Grama Panchayat shall grant the licence applied for in respect of a private market subject to such conditions as it may think fit as to sanitation and water supply, and weights and measures to be used, and such other matters as may be prescribed.
(b)The Grama Panchayat may modify the conditions of the licence to take effect from a specified date.
(c)The Grama Panchayat may at any time suspend or cancel any licence granted under Clause (a) for breach of the conditions thereof.