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] [Entire Act]

State of Odisha - Section

Section 32 in Orissa Municipal Rules, 1953

32.

Protests shall be limited to a concise and definite statement of the motive which prompted the votes of Councillors who voted in the minority on a given question.