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 130] [Entire Act]

State of Odisha - Subsection

Section 130(2) in Cuttack Development Authority (Planning and Building Standards) Regulations, 2001

(2)Every revalidation permission granted in Form XV shall be valid for a period of three years from the date of revalidation.