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] [Entire Act]

State of Odisha - Section

Section 7 in Accommodation in Orissa Bhavan, Orissa Niwas and Utkai Bhavan Rules, 1991

7.

Notwithstanding anything contained in these rules accommodation may be denied to any person.
(i)if he/she is in arrears in respect of dues payable to any Bhavan or to the State Guest House or on account of any facility arranged for him/her by the Government; or
(ii)if he/she does not deposit in advance the room rent with the Receptionist on demand being made on him/her :
Provided that accommodation may be given if the arrears are cleared on the spot.