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 491] [Entire Act]

State of Odisha - Subsection

Section 491(b) in Orissa Municipal Rules, 1953

(b)the advance outstanding shall continue to be repaid at the rate previously fixed; and