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 31] [Entire Act]

State of Odisha - Subsection

Section 31(2) in The Orissa Survey and Settlement Act, 1958

(2)[ The aforesaid powers shall, in relation to all business cognizable under this Act, be exercisable by -
(a)the District Collector and the Chief Survey Officer in respect of officers subordinate to them; and
(b)the Board of Revenue in respect of Settlement Officers, Chief Survey Officers and District Collectors.]