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] [Entire Act]

State of Odisha - Section

Section 14 in The Orissa Industrial Infrastructure Development Corporation Act, 1980

14. Functions.

- The functions of the Corporation shall be-
(i)generally to promote and assist in the rapid and orderly establishment, growth and development of industries, trade and commerce in the State ; and
(ii)in particular, and without prejudice to the generality of Clause (i) to-
(a)establish and manage industrial estates at places notified by the State Government;
(b)develop industrial areas notified by the State Government for the purpose and make them available for undertakings to establish themselves;
(c)undertake schemes or works, either jointly with other corporate bodies or institutions, or with Government or local authorities, or on an agency basis, in furtherance of the purposes for which the Corporation is established and all matters connected therewith;
(d)provide or cause to be provided amenities and common facilities in industrial estates and industrial areas and construct and maintain or cause to be maintained works and buildings thereof;
(e)make available buildings on hire or sale to industrialists or persons intending to start industrial undertakings;
(f)construct buildings for the housing of the employees of such industries and employees of the Corporation.