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 8D] [Entire Act]

State of Odisha - Subsection

Section 8D(1) in The Orissa Estates Abolition Act, 1951

(1)For the purpose of determining whether an estate is a trust or estate not, the State Government may by notification, constitute one or more Tribunal having such local jurisdiction as may be specified in such notification.