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 365] [Entire Act] State of Odisha - Subsection Section 365(ii) in The Orissa Municipal Corporation Act, 2003 (ii)in cases under clauses (b) and (f) the Commissioner shall not take action without the sanction of the Standing Committee;