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 2] [Section 57] [Entire Act]

State of Odisha - Subsection

Section 57(4) in The Orissa Hindu Religious Endowments Act, 1951

(4)A trustee may, within one month of the date of the receipt by him of the order passed by the Assistant Commissioner under Sub-section (3), appeal against such order to [the Commissioner] [Substituted vide Orissa Act No. 18 of 1954.],