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 69] [Entire Act]

State of Odisha - Subsection

Section 69(2) in The Orissa Municipal Delimitation of Wards, Reservation of Seats and Conduct of Election Rules, 1994

(2)In the case of vacancy in the Office of the Vice-Chairperson of a Municipality due to any cause other than the expiry of the term of office of the Vice-Chairperson, such meeting shall be convened at the instance of the Election Commission as soon as possible.