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 248] [Entire Act]

State of Odisha - Subsection

Section 248(1) in The Orissa Municipal Corporation Act, 2003

(1)Subject to the approval of the Government, the Corporation may levy a surcharge on any tax levied by the Government on any entertainment or amusement within the Corporation area.