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 45] [Entire Act]

State of Odisha - Subsection

Section 45(2) in The Orissa Development Authorities Rules, 1983

(2)If such variation affects any of the items of Form V and Form VI, a revised plan where the proposed change also affects the plan shall be sent in duplicate along with the application made under Sub-rule (1).