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(10) in The Orissa Development Authorities Rules, 1983

(10)The incidental expenses deducted under Sub-rule (8) shall be credited to the State Government account under the appropriate head.