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 9] [Entire Act]

State of Odisha - Subsection

Section 9(3) in The Orissa Consolidation of Holdings and Prevention of Fragmentation of Land Rules, 1973

(3)The survey marks set up under Sub-rule (2) shall be deemed to have been set up under the Orissa Survey and Settlement Act, 1958.