Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 206] [Entire Act] State of Odisha - Subsection Section 206(2) in The Orissa Municipal Corporation Act, 2003 (2)Every such objection shall be determined by the Corporation Valuation Committee after giving the person submitting the objection an opportunity of being heard.