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 19(3)] [Section 19] [Entire Act]

State of Odisha - Subsection

Section 19(3)(b) in The Orissa Port Trust Act, 1962

(b)any officer or servant of the Board, who is appointed as a member of the Board of Directors of any such company or corporation, from the operation of Sub-section (2).