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] [Entire Act]

State of Odisha - Section

Section 56 in Orissa Municipal Act, 1950

56. Proceedings not to be invalidated by casual vacancies.

- No act of a Municipality shall be deemed to be invalid only by reason of the existence of casual vacancy in such Municipality.