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 271] [Entire Act]

State of Odisha - Subsection

Section 271(2) in Orissa Municipal Act, 1950

(2)If the owner does not show cause as aforesaid, he shall be bound to make the alterations specified in such notice.