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 465(1)] [Section 465] [Entire Act]

State of Odisha - Subsection

Section 465(1)(iv) in The Orissa Municipal Corporation Act, 2003

(iv)that, the construction shall not be more than a specified number of houses on each acre of land in any locality specified in such notice; or