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 292] [Entire Act] State of Odisha - Subsection Section 292(v) in Orissa Municipal Rules, 1953 (v)the area served by it is not adequately served by any medical institution maintained or aided by the Government or a District Board or a Municipal Council; and