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 Ganjam and Boudh (Village Offices Abolition) Rules, 1970

(1)As soon after the appointed date as may be possible, the Tahsildar shall prepare a draft Jamabandi in respect of the lands enjoyed by each holder of the village office.