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 18 in Orissa Municipal Rules, 1953

18.

A motion or amendment duly moved and seconded shall not be withdrawn without the consent of the majority of the Councillors present at the meeting.