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 21] [Entire Act]

State of Odisha - Subsection

Section 21(3) in The Orissa Cess Act, 1962

(3)In making rules under this section the Government may provide that a breach of any of the rules shall be an offence punishable with fine which may extend to two hundred and fifty rupees.[* * *] [Omitted vide Orissa Act No. 17 of 1989.]