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 53] [Entire Act]

State of Odisha - Subsection

Section 53(a) in The Orissa Hindu Religious Endowments Act, 1951

(a)The Executive Officer shall hold office for such period as may be fixed by [the Commissioner] [Substituted vide Orissa Act No. 18 of 1954.] and he shall exercise such powers and perform such duties as may be assigned to him by [the Commissioner] [Substituted vide Orissa Act No. 18 of 1954.].