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 260 in Orissa Municipal Rules, 1953

260.

The grant shall not be paid in full until -
(1)a report is received from the Municipal Engineer that the building has been satisfactorily completed; and
(2)the trust deed is duly registered and a copy lodged with the Council.Grant of loan to School Committees