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 222(1)] [Section 222] [Entire Act] State of Odisha - Subsection Section 222(1)(viii) in The Orissa Municipal Corporation Act, 2003 (viii)where it becomes necessary so to do for any other reason to be recorded in writing.