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 47] [Entire Act]

State of Odisha - Subsection

Section 47(2) in The Orissa Self-Help Co-operatives Act, 2001

(2)The Registrar shall order an inquiry under Sub-section (1) only after received of such fee, from the applicant or the applicants, as deemed sufficient to meet the cost of the inquiry.