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] [Section 497(2)] [Section 497] [Entire Act]

State of Odisha - Subsection

Section 497(2)(d) in The Orissa Municipal Corporation Act, 2003

(d)all resettlement sites should be adequately serviced and provision should be made for public transportation prior to settlement;