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 3] [Entire Act]

State of Odisha - Subsection

Section 3(4) in The Orissa Preservation of Private Forests Act, 1947

(4)If in the opinion of the [State] [Substituted by A. O. 1950 for 'Provincial'.] Government, it is necessary for the preservation of a forest they may, by notification prohibit or regulate the doing of any act likely to be detrimental to the preservation of such forest.