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 2] [Entire Act]

State of Odisha - Subsection

Section 2(34) in The Orissa Municipal Corporation Act, 2003

(34)"election authority" means such authority as may be prescribed, not being the Mayor, Deputy Mayor or a Corporator;