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 13] [Entire Act]

State of Odisha - Subsection

Section 13(1) in The Orissa Water Supply and Sewerage Board Act, 1991

(1)Any Member of the Board or of a Committee appointed by the Board, who -
(a)has any share or interest of the nature, described in Clause (e) or Clause (f) of Section 5 in respect of any matter, or
(b)has acted professionally, in relation to any matter on behalf of any person having therein any such share or interest as aforesaid, notwithstanding anything contained in the proviso to Section 5, shall not vote or take part in any proceedings (including any discussion on any resolution or question) of the Board or Committee thereof relating to such matter.