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 3] [Entire Act]

State of Odisha - Subsection

Section 3(a) in The Orissa Offices of Profit (Removal of Disqualifications) Act, 1961

(a)any Office held by a Minister, Minister of State or Deputy Minister for the Union or for any State, whether ex officio or by name;