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 515 in The Orissa Municipal Corporation Act, 2003

515. Refuse to be property of the Corporation.

- All matters collected by Corporation agency in pursuance of Section 516 and of Section 518 shall be the property of Corporation.