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 43] [Entire Act]

State of Odisha - Subsection

Section 43(b) in The Orissa Development Authorities Rules, 1983

(b)If the person to be evicted fails to comply with the requirement of the notice, the Authority shall depute any officer or employees to remove him.