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 2] [Entire Act]

State of Odisha - Subsection

Section 2(18) in The Orissa Municipal Corporation Act, 2003

(18)"city" means any area specified by the Governor as a larger urban area under Sub-section (1) of Section 3 or deemed to be so specified under Sub-section (4) of the said Section;