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 588] [Entire Act] State of Odisha - Subsection Section 588(1) in Orissa Municipal Rules, 1953 (1)No licence shall be granted in respect of any building or enclosed place unless the provision of Sub-rules (2) to (5) are complied with.