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 29] [Entire Act]

State of Odisha - Subsection

Section 29(14) in Orissa Minor Minerals Concession Rules, 2004

(14)The lessee shall keep correct accounts of minor minerals quarried and dispatched and shall furnish a quarterly return in FORM-T and annual return in FORM-W to the competent authority and the Director.