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 380 in Orissa Municipal Act, 1950

380. Executive Officer's power to summon parties.

- The Executive Officer may summon any person to appear before him, or the Chairperson, Vice-Chairperson, [* * *] [Omitted vide Orissa Act No. 11 of 1994 w.e.f. 31.5.1994.] Councillor or a Committee and to give evidence or produce documents, as the case may be, in respect of any question relating to a taxation or to the grant of any licence or permission under the provisions of this Act.