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 435 in The Orissa Municipal Corporation Act, 2003

435. Effect of non-compliance.

- If any order made under Section 432 or Section 433 is not complied with, the notice given under Section 431 shall be deemed not to have been given.