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 30(2)] [Section 30] [Entire Act] State of Odisha - Subsection Section 30(2)(v) in The Orissa Zilla Parishad (Conduct of Business) Rules, 1996 (v)the motion shall not deal with a matter on which a resolution could not be moved.