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 75] [Entire Act]

State of Odisha - Subsection

Section 75(1) in The Orissa Municipal Corporation Act, 2003

(1)Subject to the provisions of Section 67, any person may file nomination as a candidate for election as a Corporator from any ward unless he is disqualified under Section 70 for being elected as a Corporator.