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 5] [Entire Act]

State of Odisha - Subsection

Section 5(2) in The Orissa Circuit Houses and Inspection Bungalows Rules, 1985

(2)For such exclusive occupation under Sub-rule (1) at least fourteen days notice into the competent authority shall be required.