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 48(1)] [Section 48] [Entire Act]

State of Odisha - Subsection

Section 48(1)(i) in The Orissa Municipal Corporation Rules, 2004

(i)the Development Authority shall take the advice of the Standing Committee for Planning and Development; and