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 18] [Entire Act]

State of Odisha - Subsection

Section 18(1) in The Orissa Cess Act, 1962

(1)An appeal by any person aggrieved by any order made by the Collector under Section 9-A shall, if referred within thirty days from the date of the order appealed against, lie to-
(a)the Collector of the district, when the order is made by an officer below the rank of such Collector; or
(b)to the Revenue Divisional Commissioner having jurisdiction when it is made by a Collector of a District.