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 33] [Entire Act]

State of Odisha - Subsection

Section 33(7) in Orissa Pani Panchayat Rules, 2003

(7)In case the offence is not compounded, the Secretary shall lodge complaint (F.I.R.) in the Police-Station for necessary legal action under Section 23 of the Act.