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 372(3)] [Section 372] [Entire Act]

State of Odisha - Subsection

Section 372(3)(b) in Orissa Municipal Act, 1950

(b)The State Government shall also have power otherwise than on appeal to modify or cancel any order passed by the [Municipality] [Substituted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.] under Sub-section (2).