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 3] [Entire Act]

State of Odisha - Subsection

Section 3(6) in The Orissa Forest Produce (Control of Trade) Rules, 1983

(6)
(i)In making selection of agents, preference shall be given to Grama Panchayats, Co-operative Societies, Orissa Tribal Development Cooperative Corporation and Government Undertakings.
(ii)The Government may accept or reject any application without assigning any reason therefor. The advance Security Deposit shall be refunded to the applicants whose applications are rejected. The advance Security Deposit of the applicant appointed as an agent shall, subject to the provisions of Sub-rule (8), be adjusted against the Security Deposit required under Sub-rule (9).