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 692] [Entire Act] State of Odisha - Subsection Section 692(1) in The Orissa Municipal Corporation Act, 2003 (1)It shall be lawful for the Government to appoint an officer to be Inspector of Local Works in respect of a Corporation.