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 14] [Entire Act]

State of Odisha - Subsection

Section 14(3) in The Orissa Prevention of Land Encroachment Rules, 1985

(3)On issue of such a notification, the Tahasildar, shall record the land mentioned in the said notification in a register prescribed in Form "I" and also in the remarks column of the copy of the record-of-rights of the concerned village against the plot so required.