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 40] [Entire Act]

State of Odisha - Subsection

Section 40(3) in The Orissa Public Demands Recovery Act, 1962

(3)Where a certificate-debtor has been committed to the civil prison, he may be released therefrom -
(a)by the Collector, on the ground of the existence of any of infectious or contagious disease ; or
(b)by the Certificate Officer, or the Collector on the ground of his suffering from any serious illness.