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 11] [Entire Act]

State of Odisha - Subsection

Section 11(4) in The Orissa Development Authorities Rules, 1983

(4)If the approval to the time schedule is not communicated by the State Government within the period specified in Sub-rule (3), the time schedule shall be deemed to have been approved by the State Government without any modification.