Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 102(1)] [Section 102] [Entire Act] State of Odisha - Subsection Section 102(1)(b) in The Orissa Municipal Corporation Act, 2003 (b)deface, destroy or remove fraudulently any list, notice or other document affixed by or under the authority of a Returning Officer; or