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] [Entire Act]

State of Odisha - Section

Section 33 in The Orissa Urban Police Act, 2003

33. Issue of order for prevention of riot, etc.

(1)In order to prevent or suppress any riot or grave disturbance of peace, the Commissioner may temporarily close or take possession of any building or other place and may exclude all or any persons therefrom, or may allow access thereto to such persons only and on such terms as he shall deem expedient and all persons concerned shall be bound to conduct themselves in accordance with such orders as the Commissioner may make and notify in exercise of his powers under this section.
(2)If the lawful occupant of such building or place suffers any loss or injury by reason of the action taken under Sub-section (1), he shall be entitled, on an application made therefor to the competent authority within one month from the date of such action, to receive reasonable compensation for such loss or injury, unless such action was in the opinion of such competent authority rendered necessary either by the use to which such building or place was put, or intended to be put, or by the misconduct of persons having access thereto.
(3)In the event of any dispute in relation to the amount of compensation payable under Sub-section (2) or the person to whom such amount shall be payable, the matter shall be referred by the competent authority to the Collector of the district whose decision thereon shall be final.