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 7] [Entire Act]

State of Odisha - Subsection

Section 7(2) in The Orissa Compulsory Labour Act, 1948

(2)The amount paid under Sub-section (1) shall be recoverable as an arrear of land revenue-
(a)from the local authority or private person who is bound to maintain the embankment or to repair the breach; or
(b)where none is found to maintain the embankment or to repair the breach, from the persons who are benefited from such maintenance or repair.