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 38 in Orissa Municipal Rules, 1953

38.

No business shall be transacted at an adjourned meeting, except the business contemplated at the original meeting.