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 19] [Entire Act]

State of Odisha - Subsection

Section 19(c) in The Orissa Chit Funds Rules, 1985

(c)in assessing the market value, the Registrar shall adopt the current market prices prevailing at the nearest taluk/town as ascertained from the Tahasildar having jurisdiction;