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 3] [Section 22(1)] [Section 22] [Entire Act]

State of Odisha - Subsection

Section 22(1)(b) in The Orissa Land Reforms Act, 1960

(b)a person not belonging to a Scheduled Tribe when such transfer is made with the previous permission in writing of the Revenue Officer: