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] [Entire Act]

State of Odisha - Section

Section 59 in The Orissa Municipal Corporation Act, 2003

59. Election to fill up casual vacancy.

- A bye-election to fill up any casual vacancy in the Corporation shall be held within a period of six months from the date of occurrence of such vacancy in the manner prescribed.