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 14] [Entire Act]

State of Odisha - Subsection

Section 14(1) in Orissa Municipal Corporation (Procedure and Conduct of Business) Rules, 2003

(1)Any Corporator may move the adjournment of the debate or of the meeting in a speech not exceeding five minutes in duration.