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 25] [Entire Act]

State of Odisha - Subsection

Section 25(2) in The Orissa Merged Territories (Village Offices Abolition) Rules, 1963

(2)The maximum age-limit for appointment to the posts mentioned in Sub-rule (1) shall be fifty years.