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 7] [Entire Act]

State of Odisha - Subsection

Section 7(1) in Orissa Municipal Act, 1950

(1)The [Governor] [Substituted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.] may by notification abolish any Municipal area to which this Act applies :Provided that -
(a)the [Governor] [Substituted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.] shall, before they issue such notification communicate to the Municipality the grounds on which they purpose to do so, fix a reasonable period for the Municipality to show cause against the proposal and consider its explanations and objections, if any;
(b)the notification shall contain a Statement of the [Governor] [Substituted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.] reason.