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 47] [Entire Act]

State of Odisha - Subsection

Section 47(4) in The Orissa Municipal Corporation Rules, 2004

(4)No structural or material alteration shall be made in the licensed premises except with the written permission of the Commissioner.