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 38] [Entire Act]

State of Odisha - Subsection

Section 38(7) in The Orissa Motor Vehicles Rules, 1993

(7)The State Government may, if it considers necessary to do so, dissolve the State Transport Authority constituted under Sub-rule (1) at any time and may constitute another authority in its place.