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 23] [Entire Act]

State of Odisha - Subsection

Section 23(a) in Orissa Public Distribution System (Control) Order, 2008

(a)The Licensing Authority or any other officer authorized by Government in this behalf, may, with such assistance, if any, as he thinks fit :
(i)require the owner, occupier or any person in charge of the place, premises, vehicles or vessels in which he has reason to believe that any contravention of the provisions of this order or of the conditions of any license issued there under has been, is being or is about to be committed, to produce any books, accounts or other documents showing transactions relating to such contravention;
(ii)enter, inspect or break open any place, premises, vehicles or vessels in which he has reason to believe that any contravention of the provisions of this order or of the conditions of any licence issued there under has been, is being or is about to be committed;
(iii)take or cause to be taken extracts from or copies of any documents showing transactions relating to such contravention which are produced before him/her;
(iv)test or cause to be tested the weight of all or any of the essential commodities found in any such premises;