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 36] [Entire Act]

State of Odisha - Subsection

Section 36(1) in Orissa Municipal Corporation (Procedure and Conduct of Business) Rules, 2003

(1)If any member of a Standing Committee fails to attend four consecutive meetings of such Committee he shall cease to be a member of the said Standing Committee and the Corporation shall elect another member in his place.