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 98] [Entire Act]

State of Odisha - Subsection

Section 98(3) in Orissa Municipal Act, 1950

(3)Where an appeal is filed within such period -
(a)it shall be disposed of by the Chairperson in such manner as it seem expedient and the Chairperson may confirm, modify or set aside the order; and
(b)the order shall remain suspend until the appeal is decided ;
Provided that an appeal from an order under Clause (b) of Sub-section (1) shall be heard in the manner prescribed.