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 1] [Section 22] [Entire Act]

State of Odisha - Subsection

Section 22(2) in The Orissa Estates Abolition Act, 1951

(2)An appeal filed before a District judge under the proceeding Subsection shall be disposed of according to the prescribed procedure.