Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 30(2)] [Section 30] [Entire Act] State of Odisha - Subsection Section 30(2)(b) in The Orissa Panchayat Samiti (Conduct of Business) Rules, 1969 (b)Not more than one matter, shall be discussed on the same, motion and the motion shall be restricted to a specific matter of recent occurrence.