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 2] [Entire Act]

State of Odisha - Subsection

Section 2(37) in The Orissa Municipal Corporation Act, 2003

(37)"Entry Tax" means the tax collected by the State Government under the provisions of the Orissa Entry Tax Act, 1999;