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 76] [Entire Act]

State of Odisha - Subsection

Section 76(3) in The Orissa Motor Vehicles Taxation Act, 1975

(3)Sums payable under this rule shall be deemed to be costs in the proceeding :Provided that the defaulter shall not be detained in the civil prison or arrested on account of any sum so payable.Part-V Miscellaneous