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 439 in Orissa Municipal Rules, 1953

439.

The provident fund shall be formed out of and maintained by (1) subscriptions from subscribers, (2) contributions from the Council, and (3) interest derived from investments or paid from the general funds of the Council.