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 62A] [Entire Act]

State of Odisha - Subsection

Section 62A(6) in Orissa Municipal Act, 1950

(6)No act of a District Planning Committee shall be deemed to be invalid only by reason of the existing of a casual vacancy therein.