Section 591(2) in The Orissa Municipal Corporation Act, 2003
(2)Notwithstanding anything contained in any Act relating to public conveyances for the time being in force, no owner or driver or person in charge of a public conveyance shall be bound to carry any person suffering as aforesaid in such conveyance unless payment or tender of sufficient compensation for the loss and expenses he must incur indisinfecting such conveyance, is first of all made to him.