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 48] [Entire Act]

State of Odisha - Subsection

Section 48(3) in The Orissa Housing Board Act, 1968

(3)Where an appeal is preferred under Sub-section (1) the appellate authority may stay the enforcement of the order of the competent authority for such period and on such conditions as he thinks fit.