Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 11(2)] [Section 11] [Entire Act] State of Odisha - Subsection Section 11(2)(a) in Orissa Municipal Corporation (Procedure and Conduct of Business) Rules, 2003 (a)If it contains a statement by the Corporator himself, he shall make himself responsible for the accuracy of the statement based on authentic records;