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 259 in Orissa Municipal Rules, 1953

259.

Advances shall be made from time to time out of the sanctioned grant on receipt of a report from the Municipal Engineer that the work is proceeding satisfactorily.