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 38] [Entire Act]

State of Odisha - Subsection

Section 38(3) in Orissa Municipal Act, 1950

(3)Pending such decision, the Councillor shall be entitled to act as if he were not disqualified.Chapter-IV Removal, Resignation and Term of Councillors