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 11] [Entire Act]

State of Odisha - Subsection

Section 11(3) in The Orissa Municipal Corporation Act, 2003

(3)Notwithstanding the provisions of Sub-sections (1) and (2), the Chairman shall vacate office as soon as he ceases to be a Corporator or a member of the Committee.