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 20] [Entire Act]

State of Odisha - Subsection

Section 20(2) in Orissa Minor Minerals Concession Rules, 2004

(2)The authorized officer after making such enquiry, as it deems fit, may grant or refuse to grant recognition and where recognition is refused, the authorized officer shall record reasons in writing and communicate the same to the applicant.