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 65] [Entire Act]

State of Odisha - Subsection

Section 65(2) in The Orissa Hindu Religious Endowments Act, 1951

(2)
(a)Such trustee may, within fifteen days from the date of the receipt of such notice or within such further time as may be granted by [the Commissioner] [Substituted vide Orissa Act No. 18 of 1954.] prefer his objection thereto, if any, to [the Commissioner] [Substituted vide Orissa Act No. 18 of 1954.] in writing. Such objection may relate either to his liability to pay or to the amount specified in the notice. [The Commissioner] [Substituted vide Orissa Act No. 18 of 1954.] shall consider such objection and give his decision confirming withdrawing or modifying his original notice.
(b)Within one month from the date of receipt of the notice of assessment, or when objection has been preferred, within one month from the date of the decision of [the Commissioner] [Substituted vide Orissa Act No. 18 of 1954.] or within such further time as may be granted by him, such trustee shall pay the amount specified in the original notice or the amount as fixed by [the Commissioner] [Substituted vide Orissa Act No. 18 of 1954.] on objection.