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 205] [Entire Act]

State of Odisha - Subsection

Section 205(2) in Orissa Municipal Rules, 1953

(2)Such fees shall not be held to include the expenses incidental to the detention of any property distrained under Act.