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 70] [Entire Act]

State of Odisha - Subsection

Section 70(5) in The Orissa Municipal Corporation Act, 2003

(5)No person who is disqualified under this Section shall be qualified for election as a Corporator so long as the disqualification subsists.