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 71] [Entire Act]

State of Odisha - Subsection

Section 71(2) in The Orissa Municipal Corporation Act, 2003

(2)In the case of a person who has ceased to be a Corporator in consequence of failure to attend meetings, the matter shall be reported by the Commissioner at the next ordinary meeting and the Corporation may at that meeting restore such person to office.