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 22] [Entire Act]

State of Odisha - Subsection

Section 22(4) in The Orissa Estates Abolition Act, 1951

(4)The decision of the Claims Officer, subject to the result of the appeal, if any, shall be final.]Chapter-V Assessment of Compensation