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 8] [Entire Act]

State of Odisha - Subsection

Section 8(1) in The Orissa Vesting of Properties (in Grama Sasans) Act, 1964

(1)Any person aggrieved by any decision of the Claims Officer under Section 4 may, within thirty days from the date of the order, prefer an appeal before the Revenue Divisional Commissioner having jurisdiction.