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 94] [Entire Act]

State of Odisha - Subsection

Section 94(4) in Orissa Municipal Act, 1950

(4)Every Councillor shall have access during office hours to the records of the Municipality after giving due notice to the Chairperson:Provided that the Chairperson may for reasons given in writing forbid such access.