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 5] [Entire Act]

State of Odisha - Subsection

Section 5(3) in The Orissa Port Trust Act, 1962

(3)Any nominated non-official trustee may resign his office by giving notice in writing to Government, and on such resignation, being notified by Government, shall be deemed to have vacated office.