Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 271] [Entire Act] State of Odisha - Subsection Section 271(3) in Orissa Municipal Act, 1950 (3)If the owner shows cause as aforesaid, the Executive Officer shall by an order cancel the notice issued under Sub-section (1) or confirm the same subject to such modification as he may think fit.