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 419] [Entire Act]

State of Odisha - Subsection

Section 419(3) in The Orissa Municipal Corporation Act, 2003

(3)The Commissioner may, by written notice, require the person aforesaid to remove any hoard or fence so, put up.