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 11] [Entire Act]

State of Odisha - Subsection

Section 11(b) in The Orissa Betterment Charges Rules, 1958

(b)Suggestions and objection to the rates specified in the notice shall be preferred in writing in the form of a statement to the Collector within 30 days from the date of publication of the notice in each village.