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 52] [Entire Act]

State of Odisha - Subsection

Section 52(1) in The Orissa Municipal Corporation Act, 2003

(1)If at a general election or at a bye-election no Corporator is elected, a fresh election shall be held in accordance with the provisions of this Act.